Madhya Pradesh High Court
Smt. Rukhmabai vs Ravindra on 2 January, 2018
HIGH COURT OF MADHYA PRADESH : BENCH AT INDORE
IN MATTERS NOTIFIED AT SERIAL NOS.1001 to 1020, 1021 to 1040 and
1041 to 1050 ON THE BOARD, INDORE DATED 2.1.2018 DUE TO NON-
COMPLIANCE OF COURT ORDER
INDORE, Dated:- 2.1.2018
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.
Inspite 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 Dates 1 1001 to 1020 16/02/2018 2 1021 to 1040 19/02/2018 3 1041 to 1050 20/02/2018 (P. K. Jaiswal) Judge PP Pankaj Digitally signed by Pankaj Pandey DN: c=IN, o=High Court of Madhya Pradesh, ou=Administration, postalCode=452001, st=Madhya Pradesh, Pandey 2.5.4.20=5467164f5a336c7377a6484512779597a0f7916 3d36b5126b339e1055a2ce3fb, cn=Pankaj Pandey Date: 2018.01.03 11:16:50 +05'30'