High Court Rajasthan High Court

Vijendra Singh vs Smt Santara Devi on 20 October, 2010

Rajasthan High Court
Vijendra Singh vs Smt Santara Devi on 20 October, 2010
    

 
 
 

 IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
O R D E R
S.B. CIVIL MISC. RESTORATION APPLICATION NO. 03933/2010
IN
S.B. CIVIL MISC. APPEAL NO.02396/2007
VIJENDRA SINGH Vs. SMT. SANTRA DEVI & ORS.

Date: 20.10.2010

HON'BLE MR. JUSTICE NARENDRA KUMAR JAIN

Mr. Amit Singh Shekhawat for
Mr. Jitendra Mitrucka, for the applicant.
                   ****		

Heard learned counsel for applicant and after considering his submissions and also the reasons assigned in the applications duly supported by affidavits, delay in filing the application for restoration of appeal is condoned and the misc. appeal is restored to its original number.
Both the applications stand allowed.

(NARENDRA KUMAR JAIN),J.

/KKC