High Court Patna High Court - Orders

Bablu Singh @ Bablu Kumar vs The State Of Bihar on 4 April, 2011

Patna High Court – Orders
Bablu Singh @ Bablu Kumar vs The State Of Bihar on 4 April, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.11531 of 2011
                         BABLU SINGH @ BABLU KUMAR
                                         Versus
                               THE STATE OF BIHAR
                                       -----------

2 4.4.2011 This is an application for restoration

of Cr.Misc.No.40644 of 2010 which stood

dismissed on 23.3.2011 for non-prosecution on

behalf of petitioner. However, it is submitted

that as petitioner’s counsel had gone to his

home place at Bhagalpur on 20.3.2011 and could

not return to Patna on 23.3.2011, as such, the

case stood dismissed for non-prosecution.

In view of submissions, the restoration

application is allowed and Cr.Misc.No.40644 of

2010 is restored to its original file.

AI                                                   ( Mandhata Singh, J.)