High Court Patna High Court - Orders

Muni Rai &Amp; Ors vs Ramjanki &Amp; Ors on 20 January, 2011

Patna High Court – Orders
Muni Rai &Amp; Ors vs Ramjanki &Amp; Ors on 20 January, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                           MJC No.3553 of 2008
                             MUNI RAI AND OTHERS.
                                  Versus
                             RAMJANKI AMD OTHERS.
                               -----------

3 20.01.2011 Heard learned counsel for the petitioner

and Mr. Siya Ram Sahi learned counsel for the opposite

parties.

Two weeks time is allowed to remove the

defects including the filing of the petition with regard to

attaining the majority of the appellant no. 3.

It is submitted that the petitioner has

already removed all the defects within time, however, could

not file application for attaining the majority since the

appellant no. 1 had died.

Mr. Siya Ram Sahi, learned counsel for the

opposite party is not opposing the restoration.

Considering the submissions and the

grounds stated in this application, the M.J.C application

3553 of 2008 is allowed and restored to its original file

vide First Appeal No. 7 of 1980, which stood dismissed for

none compliance of the order by dated 09.05. 2007.

Amrendra/- (Shailesh Kumar Sinha,J.)