Madhya Pradesh High Court
Madhya Pradesh Paschim Kshetra Vidyut ... vs Ashiq Shah on 28 June, 2018
1
ANNEXURE-C
High Court of Madhya Pradesh, Jabalpur
Bench at Indore, Indore
CONTINUATION ORDER SHEET
MOTION HEARING
[COMMON CONDITIONAL ORDER]
IN MATTERS NOTIFIED AT SERIAL NOS.1001 TO 1001 ON THE BOARD DATED 28.06.2018
DUE TO NON-COMPLIANCE OF COURT ORDER
CAUSE TITLES AND APPEARANCES AS NOTIFIED
Matters from Sr. No.1001 to 1001 are listed with office objection (s)
Indore, Dated 28.06.2018
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 14/08/18 (P.K. Jaiswal) (S.K. Awasthi) Judge Judge rcp Digitally signed by Ramesh Chandra Pithwe Date: 2018.06.28 17:17:12 +05'30'