High Court Patna High Court - Orders

Chandreshwar Roy & Ors. vs Manager Rai on 22 June, 2011

Patna High Court – Orders
Chandreshwar Roy & Ors. vs Manager Rai on 22 June, 2011
 IN THE HIGH COURT OF JUDICATURE AT PATNA
                   MJC No.2023 of 2010
1(a). Munni Devi, daughter of Late Chandeshwar Rai, wife
      of Shri Uttam Chandra Singh, Police Line, Dandus
      Point S.Andman.
1(b). Miss Rinku Singh, daughter of late Devanti Singh at
      present living with her father Dinesh Singh at Quarter
      No.536 "A" Bichia Railway Colony, Gorakhpur, U.P.
1(c) Miss Tinku Singh, daughter of late Devanti Singh, at
      present living with her father Dinesh Singh at Quarter
      No.536 "A" Bichia Railway Colony, Gorakhpur, U.P.
1(d). Smt. Indu Singh, daughter of Late Chandeshwar Rai
      @ Chandeshwar Singh, wife of Shri Prabhunath Singh
      of village- Bachhar, Post Office- Salampur, District-
      Devaria, U.P.
1(e) Smt. Vajayanti Singh, daughter of late Chandeshwar
      Rai, @ Chandeshwar Singh, wife of Tarkeshwar Singh
      of village- Majhaulia, Post Office- Lar Bazar, District-
      Devaria, U.P.
1(f) Smt. Gayatri Singh, daughter of late Shri Chandeshwar
      Singh, wife of Vindhyachal Singh of village- Pipra
      Chouraha, New Neha Electronic Centre, Post Office-
      Lar Bazar, District- Dewaria, U.P.
1(g) Shri Narendra Kumar Singh, son of late Chandeshwar
      Rai of village- Dhamour, Post Office- Sarharwa,
      District- Siwan (Bihar).
1(h) Sri Rabindra Kumar Singh, son of late Chandeshwar
      Rai alias Chandeshwar Singh of Village- Dhamour,
      Post Office- Sarharwa, District- Siwan, Bihar.
2. Harendra Singh @ Harendra Rai, son of Janak Rai.
3. Paihari Singh @ Paihari Rai, son of Rajaram Rai.
4. Jagdish Singh @ Jagdish Rai, son of Rajaram Rai.
5. Devendra Kumar Singh @ Devendra Rai, son of
      Rajaram Rai.
                 All are resident of Village- Dhamour, P.S.
      Miarwa, District- Siwan.
                 ....Defendant-Appellants- Petitioners.
                           Versus
MANAGER RAI, son of Ram Briksh Rai @ Briksha Rai,
resident of Village- Dhamaur, P.S. Mairwa, District- Siwan.
                 .....Plaintiff-respondent- Opp. Party.
                          -----------

2

07- 22.06.2011 Heard learned counsel for the petitioners. This

application has been filed by the appellants of F.A.

No.156 of 1993, for restoration of the appeal which stood

dismissed on account of non-compliance of the

peremptory order passed by the Bench on 15.9.2003.

2. We have perused the materials on record and

considered the submissions of learned counsel for the

parties. The appeal arises out of partition suit which was

decreed. By order dated 25.7.2003, passed in the appeal,

as prayed for by learned counsel for the appellants, the

learned Lawazima Board had granted thirty days’ final

time to file the appellants’ list and deposit of initial

printing costs. Not having been complied with, it was

placed before the Bench on 15.9.2003, on which date

three weeks’ time was granted for the purpose. Not

having been complied with, the appeal stood dismissed.

The present restoration application was filed after delay

of nearly seven years. It appears to be a case of laches

and negligence.

3. This application is rejected.

(S K Katriar, J.)
S.K.Pathak/