High Court Patna High Court - Orders

Viveka Nand Jha vs Smt. Rupam Jha &Amp; Ors. on 9 December, 2010

Patna High Court – Orders
Viveka Nand Jha vs Smt. Rupam Jha &Amp; Ors. on 9 December, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  MJC No.1658 of 2010
                                  VIVEKA NAND JHA
                                          Versus
                                SMT. RUPAM JHA & ORS.
                                        -----------

2 09.12.2010 Heard learned counsel for the petitioner.

This application has been filed for restoration of

Civil Revision No.156 of 2010 which stood dismissed for

part compliance of order dated 12.03.2010, whereby the

petitioner was permitted to remove the defects as pointed

out by the office.

On being satisfied with the sufficiency of cause

furnished in this application for omission on the part of the

petitioner, the same is allowed and the period of

compliance of order dated 12.03.2010 for removing the

defects as reported in stamp report dated 06.03.2010 is

hereby further extended till 22nd of December, 2010.

Accordingly, Civil Revision No. 156 of 2010 is

restored to its original file and number subject to the

condition that order dated 12.03.2010 is fully complied on

or before 22nd December, 2010.

(Dr. Ravi Ranjan, J.)
SC /Sanjay-II