Rajasthan High Court
Kailash Chand vs Geeta Garg on 29 July, 2009
S.B. Civil Miscellaneous Restoration Application No.594/2009 IN S.B. Civil Miscellaneous Appeal No.1134 of 1999. Kailash Chand Sharma Vs. Smt. Geeta Garg Date of Order :::: 29/07/2009 Hon'ble Mr. Justice Dalip Singh Mr. G.C. Garg, Counsel for the applicant-appellant. Mr. R.K. Agarwal, Counsel for the non-applicant-respondent
Heard learned counsel for the parties.
Perused the restoration application.
In the facts and circumstances of the case, I find sufficient cause for the non-appearance of the counsel for the appellant when the case was called for hearing.
The restoration application is allowed. The Civil Miscellaneous Appeal No.1134/1999 is restored to its original number.
Office to proceed.
(Dalip Singh) J.
ashok