IN THE HIGH COURT OF JHARKHAND, RANCHI
C.M.P. No. 312 OF 2008
Rookmania Devi Vs. Ideal Financing Industries and Anr.
-------
CORAM HON'BLE THE CHIEF JUSTICE
HON'BLE MRS.JUSTICE JAYA ROY
For the Petitioner Mr. K.K. Ojha
For the Respondents --------
---------
Order No. 04 Dated 8th November, 2011
Misc. Appeal No. 174 of 2006 was dismissed in the light of the order dated
20.09.2007
as the same was not complied with by the appellant.
This petition has been submitted for restoration of the Misc. Appeal No.
174 of 2006 with the plea that inadvertently the aforesaid order was not complied
with by the office clerk of the Advocate.
In view of the reasons stated, this petition ( C.M.P. No 312 of 2008) is
allowed and Misc. Appeal No. 174 of 2006 is restored to its original number.
(Prakash Tatia.,C.J.)
(Jaya Roy, J.)
dey/sudhir