Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 5]

Madhya Pradesh High Court

Madan Singh vs Smt. Gondal Bai on 30 August, 2019

                            HIGH COURT OF MADHYA PRADESH
              COMMON CONDITIONAL ORDER
 IN MATTERS NOTIFIED AT SERIAL NO. 1001 to 1001 ON THE BOARD
                      DATED 30-08-2019

                      DUE TO NON-COMPLIANCE OF COURT ORDER

JABALPUR, DATED : 30.08.2019.

       The Court proposes to pass this common conditional order to obviate passing of
identical conditional order in these matters involving similar office objection/default.
       In all these matters, due to non-removal of office objection within the prescribed
time as per the Rules, the concerned matter was placed before the Registrar in the first
instance. The Registrar granted sufficient time to the petitioner(s)/applicant(s)/appellant(s)
to cure the defect/office objection, however, due to non-removal of office objection/default
within the prescribed time, the concerned matter was required to be once again listed before
the Court. The Court granted further time, by passing common order on the earlier
occasion.
        In spite of repeated opportunity (three times-one under Rules, second by the
Registrar and third by Court), the petitioner(s)/ applicant(s)/appellant(s) has failed to cure
the office objection/default. As a result, by way of indulgence and last opportunity, in terms
of this order, SIX WEEKS' further time is granted to the petitioner(s)/applicant(s)/
appellant(s) in the respective matters to remove office objection/default and make the
matter ready for further hearing within that time, failing which the concerned
petition/application/appeal shall stand dismissed for non-prosecution without further
reference to the Court.
      Provided, however, in cases, where the objection/default is about non-
service of any of the respondent, on expiry of the extended period, the

concerned matter will stand dismissed for non-prosecution only against the unserved respondent(s), without further reference to the Court. The matter would then proceed against the remaining respondent(s).

In cases where the office objection/default has already been cured before passing of this order, it will be open to the concerned party to bring that fact to the notice of the Registrar (Judicial-II), who may examine the same and proceed with the matter as per the listing scheme, if ready for hearing.

If the office objections are removed within the time extended in terms of this order, the concerned matter(s) be made returnable on the date notified hereafter:

S.No. Cases as per Cause List No. Returnable Date
1. 1001 to 1001 16-10-2019 (R.S. Jha) (Vijay Kumar Shukla) Acting Chief justice Judge rao Digitally signed by SATYA SAI RAO Date: 2019.09.03 12:15:57 +05'30'