IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.1666 of 2010
MD. ALLAUDDIN .
Versus
MD. VASEERUDDIN .
-----------
02/ 07.07.2001 Heard learned counsel for the petitioner.
2. This petition has been filed for restoration of S.A.
No. 306 of 2008, which stood dismissed due to non-appearance of
counsel for the appellant on 30.03.2010 when the said appeal was
called out for hearing under Order XLI Rule 11 of the Code of Civil
Procedure.
3. Considering the averments made by learned counsel
for the petitioner and the statements made in this petition, it appears
that genuine reasons have been shown, due to which the appellant
could not be represented on the said date at the time of hearing of
the said second appeal under Order XLI Rule of the Code of Civil
Procedure. Accordingly, this M.J.C. case is allowed and S.A. No.
306 of 2008 is restored to its original file and number.
MPS/ ( S. N. Hussain, J. )