High Court Patna High Court - Orders

Gayatri Devi & Ors vs Anandi Pd.Yadav & Anr on 10 August, 2011

Patna High Court – Orders
Gayatri Devi & Ors vs Anandi Pd.Yadav & Anr on 10 August, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Miscellaneous Jurisdiction Case No.2390 of 2007
                                    Gayatri Devi & Ors
                                            Versus
                                 Anandi Pd.Yadav & Anr
                               ----------------------------------

7. 10.8.2011 Heard learned counsel for the petitioners.

This is an application for restoration of Second Appeal

No.200 of 2002, which stood dismissed for non-compliance of the

order dated 18th of September, 2003, whereby two weeks’ time

was allowed to deposit the deficit court fee. The present M.J.C.

application was dismissed for non-compliance of the peremptory

order dated 7.7.2008. However, the same was restored vide order

dated 28th of September, 2010 passed in M.J.C. No.1210 of 2010.

Considering the submissions of the learned counsel for

the petitioners and the grounds stated in this M.J.C. application,

the present M.J.C. application is allowed and the connected

Second Appeal No.200 of 2002 is restored to its original file,

subject to the condition that the petitioners shall deposit the deficit

court fee as per the stamp report in the connected second appeal

within a period of one week, as prayed for.

     PNM                                         (Shailesh Kumar Sinha, J.)