S.B. Civil Misc. Restoration Application No.010960/2009 IN S.B. Civil Miscellaneous Appeal No.1271 of 1999. Ram Lal Vs. Prem Bai Date of Order :::: 18/12/2009 Hon'ble Mr. Justice Dalip Singh Mr. Praveen Balwada and Mr. Suresh Dhenwal, Counsel for the applicant-appellant ***
Heard learned counsel for the applicant-appellant.
The Registry has reported that there is a delay of 342-days in filing this restoration application.
An application under Section 5 of the Limitation Act has also been filed.
Perused the application.
In the facts and circumstances of the present case, I do not find any sufficient cause for condoning the delay in filing the restoration application.
The application under Section 5 of the Limitation Act is accordingly dismissed.
Consequently, the restoration application is also dismissed as barred by limitation.
(Dalip Singh), J.
ashok