High Court Patna High Court - Orders

Sobrati Nadaf &Amp; Ors. vs The State Of Bihar on 13 April, 2011

Patna High Court – Orders
Sobrati Nadaf &Amp; Ors. vs The State Of Bihar on 13 April, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      MJC No.1276 of 2011
                                    SOBRATI NADAF & ORS.
                                              Versus
                                     THE STATE OF BIHAR
                                            -----------

02/ 13.04.2011 This petition has been filed for restoration of C.R. No.1085

of 2009 which was dismissed for default due to non-compliance of

peremptory order dated 24.07.2009 by which two weeks time was

allowed to the petitioners to remove defect no. ‘A’ of stamp report dated

18.07.2009.

Considering the averments made by learned counsel for the

petitioners as well as the statements made in the petition, it appears that

genuine reasons have been shown which prevented the petitioners from

complying the said order. Accordingly, this petition is allowed and

C.R. No.1085 of 2009 is restored to its original file and number.

However, this order will be subject to compliance of the said order

within one week.

It may be noted that the time given above shall not be

extended and if this order is not complied within the aforesaid time, this

petition as well as the said civil revision shall stand finally dismissed.

      Harish                                                 (S.N. Hussain, J.)