High Court Patna High Court - Orders

Chandrama Tiwary vs The State Of Bihar &Amp; Ors. on 3 December, 2010

Patna High Court – Orders
Chandrama Tiwary vs The State Of Bihar &Amp; Ors. on 3 December, 2010
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                     MJC No.3650 of 2010
                       CHANDRAMA TIWARY
                             Versus
                  THE STATE OF BIHAR & ORS.
                          -----------

/3/ 03.12.2010 This application is for

restoration of C.W.J.C. No. 18124 of

2009 due to non compliance of the

peremptory order dated 22.04.2010.

Considering the reason

assigned in para 5, to be

satisfactory, this application is

allowed and C.W.J.C. No. 18124 of

2009 is restored to its original

file.

This notices filed by the

petitioner is concerned, it will be

accepted and necessary steps will be

taken in this regard.

( Mridula Mishra, J.)
Safik