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 15]

Madhya Pradesh High Court

Commissioner vs M/S Optel Telecommunication Limited on 21 August, 2017

                                COMMON CONDITIONAL ORDER
                 IN MATTERS NOTIFIED AT SERIAL NOS. 1001 to 1016 ON THE BOARD
                                      DATED 21-08-2017
                             DUE TO NON-COMPLIANCE OF COURT ORDER
21.08.2017
                     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 1016 05/10/17 (Hemant Gupta) (Vijay Kumar Shukla) Chief Justice Judge S/