Patna High Court – Orders
Shakuntala Devi vs The State Of Bihar on 18 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.10079 of 2011
SHAKUNTALA DEVI
Versus
THE STATE OF BIHAR
------
2/ 18.03.2011 This application is filed for restoration of Cr. Misc. No.
1890 of 2011 which was dismissed for non-prosecution.
Submission of the learned counsel for petitioner is that
when the case was called out he could not appear due to high fever,
cough and cold.
Taking that into consideration, restoration application is
allowed and Cr. Misc. No. 1890 of 2011 is restored to its original
file.
shail (Mandhata Singh, J.)