Patna High Court – Orders
Ram Niwas Rai vs The State Of Bihar on 6 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21455 of 2011
Ram Niwas Rai, Son of Awdhesh Rai, Resident of
Village - Mirapur; P.S.- Sakra, District - Muzaffarpur
---- Petitioner
Versus
The State Of Bihar
--------- Opposite Party
-----------
2 06.07.2011 Heard learned counsel for the
petitioner and Sri Jitendra Kumar Singh,
learned Addl. Public Prosecutor.
In view of the facts and
circumstances particularly the ground
set forth in the petition same is
allowed.
Let the Cr. Misc. No. 29541 of
2010 which stood rejected on 26.03.2011
due to non-appearance be restored to its
original file.
Praful (Rakesh Kumar, J.)