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 57]

Madhya Pradesh High Court

Smt Chandanbala @ Chandaben vs Gordhan Lal on 6 January, 2020

Author: S.C.Sharma

Bench: S.C.Sharma

       HIGH COURT OF MADHYA PRADESH: BENCH AT INDORE



                     COMMON CONDITIONAL ORDER
IN MATTERS NOTIFIED AT SERIAL NO.1001 to 1193 ON THE BOARD
                     DATED 6-01-2020
            DUE TO NON-COMPLIANCE OF COURT ORDER.

             CAUSE TITLES AND APPEARANCE AS NOTIFIED
 Matters from Sr. No.1001 to 1193 are listed with office objection(s).


Indore, Dt. 6.01.2020.

       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-(i) under Rules, (ii) by the
Registrar and (iii) 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 time extended in terms of this order concerned, matter be made returnable on the date notified hereinbelow :

S.N. Cases as per cause list Returnable dates No.
1. 1001 to 1020 24-02-2020
2. 1021 to 1040 25-02-2020
3. 1041 to 1060 26-02-2020
4. 1061 to 1080 27-02-2020
5. 1081 to 1100 28-02-2020
6. 1101 to 1120 02-03-2020 HIGH COURT OF MADHYA PRADESH: BENCH AT INDORE . (-2-)
7. 1121 to 1140 03-03-2020
8. 1141 to 1160 04-03-2020
9. 1161 to 1180 05-03-2020
10. 1181 to 1193 06-03-2020 (S.C. Sharma) Judge mk MUKTA KAUSHAL 2020.01.06 16:58:51 +05'30'