IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.1344 of 2010
SAROJ CHAUDHARY & ANR.
Versus
MURARI LAL KAJRIWAL & ORS.
-----------
3 14.07.2010 Heard learned counsel for the petitioners.
This application has been filed for restoration of
Civil Revision No. 1960 of 2009, which stood dismissed for
non-compliance of order dated 12.01.2010 passed by this
Court.
On being satisfied with the reasons for non-
compliance of the aforesaid order dated 12.01.2010 passed by
this Court, it is allowed and Civil Revision No. 1960 of 2009
is restored to its original file and number subject to the
condition that order dated 12.01.2010 passed in the aforesaid
civil revision shall be fully complied with within one week
from today.
SC ( Dr. Ravi Ranjan, J.)