Patna High Court – Orders
Raj Nandan Prasad @ Mithu vs The State Of Bihar &Amp; Anr on 29 September, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.40788 of 2009
RAJ NANDAN PRASAD @ MITHU son of Late Kalanand Prasad, resident of
Madanpur, Police Station- Kajara, District- Lakhisarai... Petitioner.
Versus
1. THE STATE OF BIHAR
2. Babita Sinha, daughter of Alakh Kumar Sinha @ Ghanshyam Babu resident of
Ananpur, PS Laxmipur, District- Jamui.
... Opp. Parties.
-----------
3. 29.09.2010 Having heard learned counsel for the
petitioner as also on being satisfied that despite service of
notice the opposite party no. 2 has not appeared, this Court
in the light of uncontroverted facts asserted in the petition
seeking revival and specially the criminal case filed by the
opposite party no. 2 against the petitioner would allow the
prayer made in this application and direct for revival of Cr.
Misc. No. 25394 of 2007.
Let. Cr. Misc. No. 25394 of 2007 be placed
under the heading orders on 6.10.2010 at the top of the
list.
With the aforesaid observation and direction,
this application is allowed.
kanchan (Mihir Kumar Jha, J.)