Rajasthan High Court – Jodhpur
Raj.State Mines & Minerals Ltd vs Raj.Plaster Udhyog & Anr on 15 September, 2008
S.B. CIVIL REVISION PETITION NO.100/2007
Raj. State Mines & Mineral Ltd. Sanchor
Vs.
Raj Plaster Udhyog, Haliwav, Sanchore & Anr.
Date of order : 15th September, 2008
PRESENT
HON'BLE DR. JUSTICE VINEET KOTHARI
Mr. Amit Mehta for Mr. M.R. Singhvi for the petitioner.
Mr. Mahesh Thanvi for the respondents.
---------
1. Heard learned counsels.
2. This revision petition is directed against the order dated
18.1.2007 whereby the restoration application of the plaintiff under Order 9
Rule 4 C.P.C. was rejected by the learned trial court.
3. The reasons assigned for non-appearance on 28.10.2003 is
that on account of the officer incharge of the plaintiff Mr. M.M. Vyas
remaining on leave due to Deepawali and thereafter death of his brother he
did not pursue the said suit through the Advocate and, therefore, the suit
came to be rejected in default of appearance. The learned trial court has
also found that earlier also the suit was rejected for want of appearance on
22.7.2000 which was restored on 24.5.2002 and, therefore, there was no
justification for restoring the suit again.
4. Having heard learned counsels, this Court is of the opinion
that in the interest of justice and in view of the reasons given by the
plaintiff, the suit deserves to be restored subject to payment of cost of
Rs.1000/- by the plaintiff-petitioner to the defendant.
5. Accordingly, this revision petition is allowed and the
impugned order dated 18.1.2007 is set aside and the suit is restored to the
learned trial court subject to payment of cost of Rs.1,000/-.
6. Record be sent back.
[ DR. VINEET KOTHARI ], J.
item No.30
babulal/-