High Court Patna High Court - Orders

Razi Haidar vs The Manager Central Bank Of In on 13 April, 2011

Patna High Court – Orders
Razi Haidar vs The Manager Central Bank Of In on 13 April, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  MJC No.3028 of 2009
                                     RAZI HAIDAR
                                          Versus
                    THE MANAGER CENTRAL BANK OF INDIA & ORS
                                        -----------

06/ 13.04.2011 Heard learned counsel for the petitioner.

This petition has been filed by the petitioner for

restoration of S.A.No.170 of 2007 which was dismissed for default

due to non-compliance of the peremptory order dated 21.04.2009

by which six weeks time was allowed to the appellant to pay ad

valorem court fee as pointed out by the stamp reporter.

Considering the averments made by learned counsel for

the petitioner and the statements made in the petition it appears

that genuine reasons have been shown which prevented the

petitioner from complying the said order.

Accordingly, this petition is allowed and S.A.No.170 of

2007 is restored to its original file and number. However, this

order will be subject to compliance of order dated 21.04.2009

within four weeks.

(S. N. Hussain, J.)

Sunil