IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.25623 of 2011
Hafiz Md. Zahid Hussain Faridee
Versus
The State Of Bihar & Anr.
----------------------------------
2 2.8.2011 This is an application for restoration
of Cr.Misc.No. 38122 of 2010 which stood
dismissed on 20.6.2011 for non-prosecution on
behalf of petitioner.
However, it is submitted that the
counsel for the petitioner was suffering from
fever and due to that reason he could not appear
when the case was called out and the case stood
dismissed for non-prosecution.
As such, it is prayed that the case be
restored to its original file.
In view of submissions, the restoration
application is allowed and Cr.Misc.No. 38122 of
2010 is restored to its original file.
AI ( Mandhata Singh, J.)