High Court Madhya Pradesh High Court

Ramsiya Sahu vs Gulsan Kumar Sethi on 15 December, 2010

Madhya Pradesh High Court
Ramsiya Sahu vs Gulsan Kumar Sethi on 15 December, 2010


1

MCC No.2495/08

Ramsiya Sahu Gulsan Kumar Sethi & others

15.12.2010
This application is filed for restoration of Misc.Appeal
No.3590/07 which was dismissed because of non-compliance of
peremptory order dated 14.9.2007.

Considering the reasons stated in the application
(I.A.No.14396/08) seeking condonation of delay, supported by an
affidavit, prayer made in the application is allowed. The delay in filing
this MCC is condoned. For the same reasons, this MCC is allowed
with following directions:-

Applicant is allowed further 30 days time from today to make
the default good and if the default is made good within aforesaid
period, office to restore Misc.Appeal No.3590/07 to its number and to
place it before an appropriate Bench, failing which earlier order shall
stand.

This MCC is disposed of finally with no order as to costs.
C.C. as per rules.

(Krishn Kumar Lahoti)
Judge
C.