Madhya Pradesh High Court
Bhagwati Prasad Jaiswal vs Maya Bai on 28 July, 2022
Author: Vijay Kumar Shukla
Bench: Vijay Kumar Shukla
HIGH COURT OF MADHYA PRADESH,
BENCH AT INDORE
MATTERS NOTIFIED AT SERIAL NOS. 1001 TO 1010
Indore, dated 28/07/2022
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), Signature Not VerifiedDigitally signed by SAN SOUMYA RANJAN DALAI Date: 2022.07.28 17:25:03 IST HIGH COURT OF MADHYA PRADESH, BENCH AT INDORE 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.
Sr. No.1001 to 1010 Returnable Date - 13/09/2022 (VIJAY KUMAR SHUKLA) JUDGE soumya Signature Not Verified VerifiedDigitally Digitally signed by SAN SOUMYA RANJAN DALAI Date: 2022.07.28 17:25:03 IST