High Court Patna High Court - Orders

The State Of Bihar &Amp; Anr vs Vivekanand Prasad &Amp; Ors on 26 October, 2010

Patna High Court – Orders
The State Of Bihar &Amp; Anr vs Vivekanand Prasad &Amp; Ors on 26 October, 2010
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                         MJC No.984 of 2009
                    THE STATE OF BIHAR & ANR
                              Versus
                   VIVEKANAND PRASAD & ORS
                             -----------

03/ 26-Oct-2010 Heard learned counsel for the petitioners.

L.P.A. No.130 of 2007 has stood dismissed

against respondent no.1 due to non compliance with

per-emptory order dated 09.02.2009 whereunder

requisites for notice by ordinary process as well as by

registered cover were required to be filed in respect of

respondent no.1.

Considering the explanation for non

compliance, the prayer for restoration is allowed and

L.P.A. No. 130 of 2007 is restored to its original file.

It has been submitted that requisites for

notice by both the process have already been filed on

06.03.2009. In that view of the matter, let notices now

be sent upon respondent no.1 without any delay.

( Shiva Kirti Singh, J.)

(Hemant Kumar Srivastava, J.)
perwez