High Court Patna High Court - Orders

Ram Kishun Mandal &Amp; Ors. vs Ram Sharan Mandal &Amp; Ors. on 23 February, 2011

Patna High Court – Orders
Ram Kishun Mandal &Amp; Ors. vs Ram Sharan Mandal &Amp; Ors. on 23 February, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   MJC No.2315 of 2010
                              RAM KISHUN MANDAL & ORS.
                                           Versus
                              RAM SHARAN MANDAL & ORS.
                                         -----------

03/ 23.02.2011 Heard learned counsel for the petitioners.

This petition has been filed for restoration of

S.A. No.316 of 2002 which was dismissed for default due to non-

compliance of order of this court dated 22.02.2010.

Considering the averments made by learned

counsel for the petitioners as well as the statements made in the

petition it appears that genuine reasons have been shown which

prevented the petitioners from complying the said order entirely.

Accordingly, this petition is allowed and S.A. No.316 of 2002 is

restored to its original file and number. However, this order will

be subject to full compliance of the earlier order within one week.

       Harish                                        (S.N. Hussain, J.)