High Court Patna High Court - Orders

The State Of Bihar ,Through The … vs Smt. Saroj Devi &Amp; Ors on 23 February, 2011

Patna High Court – Orders
The State Of Bihar ,Through The … vs Smt. Saroj Devi &Amp; Ors on 23 February, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                            MJC No.5069 of 2010
         THE STATE OF BIHAR ,THROUGH THE COLLECTOR,
         MUZAFFARPUR AND OTHERS.
                                    Versus
                          SMT. SAROJ DEVI & ORS
                                  -----------

For the State : Mr. Manoj Kumar, A.C. to S.C. VI.
For the Opposite Parties : Mr. Uday Bhan Singh, Advocate.

————-

2. 23.2.2011. Heard learned counsel for the State and the opposite

parties.

This application has been filed for restoration of

Civil Revision No.1117 of 2007, which stood dismissed for

non compliance of the order dated 3.11.2010.

On being satisfied with the reasons mentioned in

this application, the same is allowed and the time granted for

compliance of order dated 3.11.2010 is further extended by

three weeks from today. The Civil Revision No.1117 of 2007

is restored to its original file and number subject to the

condition that the order dated 3.11.2010 is fully complied

within the aforesaid period of three weeks.

( Dr. Ravi Ranjan, J)
P.S.