IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR
--------------------------------------------------------
CIVIL RESTORATION No. 21 of 2008
SURJEET SINGH & ANR.
V/S
LRS.OF SRI RAM & ORS.
Mr. ASHOK CHHANGANI, for the appellant / petitioner
Date of Order : 3.9.2008
HON'BLE SHRI N P GUPTA,J.
ORDER
—–
Heard learned counsel for the petitioner.
Perused the application.
On the face of the language of Order 17 C.P.C. the
alleged absence of the counsel on the ground of being busy
in other court hardly constitute any sufficient cause for
absence. Learned counsel could have very much made
arrangement when the case was called. The matter was
dismissed when nobody appeared even in second round.
Thus, no case for restoration is made out. The
restoration application is dismissed.
( N P GUPTA ),J.
/Sushil/