High Court Patna High Court - Orders

Ramashis Rai &Amp; Ors. vs Jai Lal Sah on 23 March, 2011

Patna High Court – Orders
Ramashis Rai &Amp; Ors. vs Jai Lal Sah on 23 March, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   MJC No.924 of 2010
                                 RAMASHIS RAI & ORS.
                                          Versus
                                      JAI LAL SAH
                                        -----------

05/ 23.03.2011 Heard learned counsel for the petitioners.

This petition has been filed by the petitioners for

restoration of C.R.No.222 of 2008 which was dismissed for default

due to non-compliance of order dated 10.12.2009 by which one

week peremptory time was allowed to the petitioners to file

requisites for issuance of notice by both processes to the sole

opposite party.

Considering the averments made by learned counsel for

the petitioners and the statements made in the petition, it appears

that genuine reasons have been shown which prevented the

petitioners from complying the said order.

Accordingly, this petition is allowed and C.R.No.222 of

2008 is restored to its original file. However, this order will be

subject to compliance of the said order dated 10.12.2009 within

one week from today.

(S. N. Hussain, J.)

Sunil