High Court Rajasthan High Court

Kartar Singh vs State & Ors on 12 April, 2010

Rajasthan High Court
Kartar Singh vs State & Ors on 12 April, 2010
    

 
 
 

 IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN,
JAIPUR BENCH, JAIPUR
O R D E R
S.B. Civil Miscellaneous Restoration Application No.105/2008
IN
S.B. Civil First Appeal No.519 of 2005
Kartar Singh son of Shri Chhelu Ram
VERSUS
State of Rajasthan and Others

Date of Order          ::::             12th April  2010

Hon'ble Mr. Justice Dalip Singh

Mr. Satyendra Meena, Counsel for the applicant-appellant
None present for the respondents
				     ***	
By the Court :			

Notice of the application under Section 5 of the Limitation Act was issued.

As per the Office Note dated 13.07.2009 the respondents have been duly served, but none has appeared to oppose the said application.
Accordingly, the application is allowed.

The delay is condoned.

Heard learned counsel for the applicant-appellant and perused the restoration application.
The first appeal has been dismissed in default on account of the non-appearance of the Counsel for the appellant at the time when the case was called for hearing.
On the ground mentioned in the restoration application, I am satisfied that there was sufficient cause, which prevented the Counsel from appearing at the time of hearing.
The restoration application is allowed.

The order dated 22.08.2007 is recalled. S.B. Civil First Appeal No.519 of 2005 is ordered to be restored to its origional number.

		.                                            (Dalip Singh), J.

Ashok