IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.3796 of 2010
RAMSHAKHI DEVI .
Versus
GAYATRI DEVI & ORS. .
-----------
03/ 29.09.2010 This petition has been filed for restoration of Second
Appeal No.253 of 2009 which was dismissed for default due to
non-compliance of peremptory order dated 29.01.2010 by which
two weeks time was allowed to the appellants to remove defects
no. 5 and 7 of stamp report dated 04.07.2009.
Considering the averments made by learned counsel for
the petitioner and the statements made in this petition, it appears
that genuine reasons have been shown which prevented the
appellant from removing the said defects within the time allowed.
Accordingly, this petition is allowed and Second
Appeal No.253 of 2009 is restored to its original file and number.
However, this order will be subject to compliance of the said order
dated 29.01.2010 within one week.
(S. N. Hussain, J.)
Sunil