High Court Madhya Pradesh High Court

Chandan Singh vs Chandraprakash on 20 May, 2010

Madhya Pradesh High Court
Chandan Singh vs Chandraprakash on 20 May, 2010


M.A. No.3142/2009
20.05.2010:

Shri Rajneesh Jain, Advocate is present for the appellant.
Heard on I.A. No.728/2010, which is an application under
Section 151 of the C.P.C. for grant of time for depositing the amount,
as required under Section 173 of Motor Vehicle Act.

The appeal was filed in the year 2009 and the application under
Section 151 of the C.P.C. itself was filed on 19.1.2010, yet the amount
has not been deposited and the mandatory provision of Section 173 of
Motor Vehicle Act are not complied.

However, in the interest of justice two weeks’ time is granted.
The required amount be deposited within two weeks from today,
failing which the appeal shall stand dismissed automatically without
further reference to the Bench.

(Smt. Sushma Shrivastava)
Judge
rv/