Rajasthan High Court – Jodhpur
Smt. Jhamku & Anr vs Sohan Lal & Anr on 11 September, 2008
2 S.B. CIVIL RESTORATION PETITION NO.38/2006
Smt.Jhamku & Anr. Vs. Sohan Lal & Anr.
Date of Order :: 11th September 2008.
HON'BLE MR. JUSTICE DINESH MAHESHWARI
None present.
....
In this restoration petition, there is no appearance on
behalf of the petitioners despite repeated listing.
On 11.08.2008, nobody was present and the matter was
ordered to be placed next week. Nobody was present on
19.08.2008 and yet the matter was adjourned for two weeks.
Then, the matter was passed over on 04.09.2008 and on
08.09.2008; and today also nobody is present.
Looking to the submissions as made on behalf of the
petitioner by way of additional affidavits, notices were ordered
to be issued in this matter on 02.11.2006. The notices have
regularly been received unserved. However, since
04.06.2007, no steps have been taken for filing fresh notices
and nobody has attended the matter for long.
The related appeal was also dismissed in default after
having been called out several times. The appeal had been
filed in relation to the order as passed on 14.03.2000 refusing
to set aside default dismissal of the claim application.
With the consistent defaults all through and then, for the
petitioners failing to get the non-petitioners served in this
restoration application and nobody appearing despite
extending all opportunities, this Court left with no option but to
dismiss this petition for want of prosecution.
This restoration petition is, therefore, dismissed.
(DINESH MAHESHWARI), J.
s.soni