IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.5032 of 2010
Manoj Kumar, S/o Sri Baldeo Prasad Mahto, Resident of
Mohalla-Gabhtal, Gola Road Near S.K.Industries and
Green Field Primary School, Danapur, P.S. Danapur Cantt.,
District- Patna through its Proprietor M/s. Mayank
Chemicals, Gabhtal, Gola Road Near- S.K. Industries and
Green Field Primary School, Danapur, P.S. Danapur Cantt.,
District- Patna ........................... Petitioner
Versus
1. The Debt Recovery Tribunal, New Police Line,
Lodipur, P.S. Buddha Colony, District- Patna through
its Presiding Officer
2. The Presiding Officer, Debt Recovery Tribunal, New
Police Line, Lodipur, P.S. Buddha Colony, District-
Patna
3. The Union Bank of India, Exhibition Road Branch,
Patna through its Authorised Officer
4. The Punjab National Bank, Circle Office, Chanakya
Tower R-Block, Patna through its Authorised Officer
............................... Respondents
-----------
2. 9.2.2011 The modification petition has been filed for
extending the time for filing the appeal before the
Debts Recovery Appellate Tribunal, Kolkata by a
further period of two weeks.
By order dated 24.11.2010 this Court had
directed that such an appeal should be filed within two
weeks. In the present application it is stated that the
petitioner had fallen ill and could not go to Kolkata to
file the appeal within the period directed.
On a consideration of the facts and
2
circumstances, the order dated 24.11.2010 passed in
CWJC No. 18977/2010 is modified to the extent that
the petitioner will file the said appeal within ten days
from today upon which the Appellate Tribunal shall
consider the same as directed by the earlier order.
The modification petition is disposed of
with the aforesaid directions.
S.Pandey ( Ramesh Kumar Datta, J.)