2009 INSC 0125 SUPREME COURT OF INDIA S.K. Sharma Dead. Vs. K.G. Nathani C.A.No.1057 of 2002 (Tarun Chatterjee J.) 21.01.2009 ORDER 1. Delay in filing restoration application is condoned and the application for restoration of the Civil Appeal is allowed. The Civil Appeal, which was dismissed due to non-filing of affidavit of service of chamber summons within the granted time, is restored to its original number. 1 SpotLaw