High Court Patna High Court - Orders

Ram Sagar Rai vs Besari Devi &Amp; Ors on 19 April, 2011

Patna High Court – Orders
Ram Sagar Rai vs Besari Devi &Amp; Ors on 19 April, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                           MJC No.1401 of 2009
                              RAM SAGAR RAI
                                  Versus
                            BESARI DEVI & ORS.
                               -----------

3. 19.4.2011 This application is for restoration of

Miscellaneous Appeal No.113 of 2003, which stood

dismissed for non-compliance of the order dated

26.9.2008, whereby two weeks’ peremptory time was

allowed for filing the requisites for service of notice on the

respondents.

It is submitted that the petitioner could

not file the requisites within the peremptory time. However,

the requisites were filed after the expiry of the aforesaid

date.

Considering the submissions and the

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

is allowed and the connected Misc. Appeal No.113 of 2003

is restored to its original file.

As stated that the requisites have already

been filed, the office shall verify the same.

As prayed for, three weeks’ time is allowed

to verify the requisites, which is stated to have been filed

after expiry of the peremptory time. If the same is in order,

the notices may be issued.

      PNM                                   (Shailesh Kumar Sinha,J.)