High Court Patna High Court - Orders

Mostt. Raj Kumari &Amp; Ors. vs Parmeshwar Chaubey &Amp; Ors. on 1 September, 2010

Patna High Court – Orders
Mostt. Raj Kumari &Amp; Ors. vs Parmeshwar Chaubey &Amp; Ors. on 1 September, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                            MJC No.2140 of 2010
                         MOSTT. RAJ KUMARI & ORS.
                                   Versus
                        PARMESHWAR CHAUBEY & ORS.
                                -----------

2. 01.09.2010 Heard the learned counsel on behalf of the petitioner.

This M.J.C. application has been filed for restoration of M.A.

No. 783 of 2009 which was dismissed for default on

07.05.2010.

It is submitted that on 07.05.2010, the learned

counsel appearing on behalf of the appellant met an accident

while he was coming to the Court and therefore, he could not

come to the Court. As such, when the case was called out

for hearing under Order 41 Rule 11 C.P.C., nobody appeared

and the appeal has been dismissed.

In view of above facts and circumstances, I am

satisfied that the appellant was prevented by sufficient cause

for not appearing before the Court, when the case was called

out for hearing under Order 41 Rule 11 C.P.C.

Accordingly, the M.J.C. application is allowed and the

order of dismissal dated 07.05.2010 is hereby recalled and

the M.A. No. 783 of 2009 is restored to its original file.

Saurabh                                    (Mungeshwar Sahoo, J.)