Madhya Pradesh High Court
M/S Khanna Properties And ... vs Bank Of Baroda on 4 April, 2018
CCO 1001 to 1002
HIGH COURT OF MADHYA PRADESH
COMMON CONDITIONAL ORDER
IN MATTERS NOTIFIED AT SERIAL NO. 1001 TO 1002 ON THE
BOARD DATED 04-04-2018
DUE TO NON-COMPLIANCE OF COURT ORDER
JABALPUR, DATED : 04.04.2018.
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 1002 18/06/2018 Digitally signed by ANIL KUMAR SHIVARAMAN Date: 2018.04.04 02:07:34 -07'00' (HEMANT GUPTA) (VIJAY KUMAR SHUKLA) CHIEF JUSTICE JUDGE Aks/-