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 1]

Madhya Pradesh High Court

Riddhi Siddhi Kripa Grah Nrman Sehkari ... vs Rajendra Verma on 22 February, 2022

Author: Vivek Rusia

Bench: Vivek Rusia

            HIGH COURT OF MADHYA PRADESH, BENCH AT INDORE

                                  MATTERS NOTIFIED AT SERIAL NOS. 1001 TO 1003
          Indore, dated 22/02/2022
                       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), 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 1003 Returnable Date -11/04/2022 (VIVEK RUSIA) JUDGE Ajit Digitally signed by AJIT KAMALASANAN AJIT DN: c=IN, o=HIGH COURT OF MADHYA PRADESH BENCH INDORE, ou=HIGH COURT OF MADHYA PRADESH BENCH INDORE, postalCode=452001, st=Madhya Pradesh, 2.5.4.20=156c9cedca1b74d671db9f220a5e3ed6cba241effad892107 KAMALASANAN d95ef0a1afc55b4, pseudonym=CFDFD9C36711CA738F527A5D61A1EE901C09EF29, serialNumber=7F0BEE2D78BD57DA058F3247441C87E7E0817FB61F 5E2ABCAEE63CAAA7B3B9FF, cn=AJIT KAMALASANAN Date: 2022.02.24 11:03:08 +05'30'