IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2920 of 2011
SURESH JHA
Versus
THE STATE OF BIHAR & ANR
-----------
2 25.01.2011 Heard learned counsel for the
petitioner as well as State.
The present petition has been filed
for restoration of Cr. Misc. Case No. 49226
of 2007 which stood rejected due to none
appearance of learned counsel for the
petitioner on two consecutive dates. The
ground set out in the restoration petition
is not sufficient to pursue this Court to
pass a favourable order.
Petition for restoration stands
rejected.
However, prayer of restoration
petition may not come in way at a subsequent
stage.
Prakash (Rakesh Kumar, J.)