High Court Patna High Court - Orders

Deo Bardhan Prasad vs B.S.E.B & Ors on 20 June, 2011

Patna High Court – Orders
Deo Bardhan Prasad vs B.S.E.B & Ors on 20 June, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                          MJC No.1652 of 2008

                Deo Bardhan Prasad son of late Ram Sarup Das resident
                of Village Longhoura, P.O. Poari, P.S. Harnaut
                (Nalanda) District Nalanda         .....     Petitioner
                                        Versus
                1. The Bihar State Electricity Board through its
                Chairman
                2. The Chairman, Bihar State Electricity Board Vidyut
                Bhawan, Bailey Road, Patna
                3. The Secretary, Bihar State Electricity Board Vidyut
                Bhawan, Bailey Road, Patna
                4. The Joint Secretary, Bihar State Electricity Board,
                Patna Department of General Administration, Vidyut
                Bhawan, Bailey road, Patna
                5. Sri B.P. Dutta (Enquiry Officer) Electrical
                Superintendent Engineer, Electric Supply Circle, Dumka
                                                   ... Opposite Party
                                        ---------

3 20.6.2011 Heard the parties.

The prayer in this restoration application is to

restore LPA No.821 of 2000 which was dismissed in

default in appearance of the counsel on 26.6.2008.

It has been submitted on behalf of the petitioner

that the senior counsel engaged on behalf of the

appellant had fallen ill and hence, a prayer for pass over

was made and considering that the order for pass over

was for the whole day, nobody appeared when the case

was called out for the second time.

Considering all the facts and circumstances, the
-2-

prayer for restoration is allowed and LPA No.821 of

2000 is restored to its original file.

The restoration application is thus allowed.

(Shiva Kirti Singh, J.)

(Vijayendra Nath, J.)
sk