High Court Madhya Pradesh High Court

Jabalpur Deve.Authority … vs Sunder Lal Chaudhari on 15 December, 2010

Madhya Pradesh High Court
Jabalpur Deve.Authority … vs Sunder Lal Chaudhari on 15 December, 2010


1

MCC No.2470/08

Jabalpur Development Authority Sunder Lal Chaudhari

15.12.2010
This application is filed for restoration of Writ Petition
No.8855/08(s) which was dismissed because of non-compliance of
the peremptory order dated 29.8.2008 by which the applicant was
allowed a week’s time to remove the default, failing which writ petition
was directed to be dismissed.

Considering the reasons stated in the application
(I.A.No.14273/08) seeking condonation of delay, supported by an
affidavit, prayer made in the application is allowed. The delay in filing
this MCC is condoned. For the same reasons, this MCC is allowed
with following directions:-

Applicant is allowed further 60 days time from today to make
the default good and if the default is made good within aforesaid
period, office to restore Writ Petition No.8855/08(s) to its number and
to place it before an appropriate Bench, failing which earlier order
shall stand.

No order as to costs.

(Krishn Kumar Lahoti)
Judge
C.