Allahabad High Court High Court

Raj Nath Ram vs M/S Kashi Gramin Bank & Others on 2 April, 2010

Allahabad High Court
Raj Nath Ram vs M/S Kashi Gramin Bank & Others on 2 April, 2010
Court No. - 55

Civil Misc. Delay Condonation Application No.95177 of 2008

IN
Case :- SECOND APPEAL No. - 436 of 2003

Petitioner :- Raj Nath Ram
Respondent :- M/S Kashi Gramin Bank & Others
Petitioner Counsel :- A.K. Gaur
Respondent Counsel :- Parmatma Rai

Hon'ble Mrs. Poonam Srivastav,J.

Heard.

Cause shown is sufficient. Delay in filing restoration application is
condoned. Restoration application is treated to be filed within
time. Application under Section 5 of Indian Limitation Act is
allowed.

Order Date :- 2.4.2010
rkg

Hon’ble Mrs. Poonam Srivastav,J.

Heard.

Cause shown is sufficient. The order dated 25.2.2008 dismissing
delay condonation application in default is recalled. Delay
condonation application is restored to its original number.
Restoration application is allowed.

Order Date :- 2.4.2010
rkg/436-03
Court No. – 55

Civil Misc. Delay Condonation Application No.303270 of 2007

IN
Case :- SECOND APPEAL No. – 436 of 2003

Petitioner :- Raj Nath Ram
Respondent :- M/S Kashi Gramin Bank & Others
Petitioner Counsel :- A.K. Gaur
Respondent Counsel :- Parmatma Rai

Hon’ble Mrs. Poonam Srivastav,J.

Restored.

For orders, see order of date passed on restoration application
no.95178 of 2008.

Heard.

Cause shown is sufficient. Delay in filing restoration application is
condoned. Restoration application is treated to be filed within
time. Application under Section 5 of Indian Limitation Act is
allowed.

Order Date :- 2.4.2010
rkg

Hon’ble Mrs. Poonam Srivastav,J.

Heard.

Cause shown is sufficient. The order dated 9.5.2007 dismissing
second appeal in default is recalled. Second appeal is restored to
its original number. Restoration application is allowed.

Order Date :- 2.4.2010
rkg/436-03
Hon’ble Mrs. Poonam Srivastav,J.

The second appeal is restored.

For orders, see order of date passed on restoration application
no.303273 of 2007.

The instant appeal shall not be treated to be tied up or part heard to
me.

List this appeal before appropriate Court.

Order Date :- 2.4.2010
rkg/436-03