IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.2192 of 2011
Arun Kumar Agrawal
Versus
The State Of Bihar & Ors
-----------
For the Petitioner : Mr. Dinesh Prasad Verma, Advocate
For the State : Mr. T. U. Khan, A.C. to G.A. 4
———
02/ 27.07.2011 This petition has been filed for restoration of C.W.J.C.
No. 3404 of 2011, which was dismissed for default on 18.04.2011 due
to non-appearance of learned counsel for the petitioner when the said
case was called out for hearing in admission matter.
Considering the averments made by learned counsel for
the petitioner and the statements made in this petition, it appears that
genuine reasons have been shown, which prevented learned counsel
for the petitioner from appearing in the said writ petition on the said
date.
Accordingly, this petition is allowed and C.W.J.C. No.
3404 of 2011 is restored to its original file and number.
MPS/ (S.N.Hussain, J.)