IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.2818 of 2010
SHIV SHANKER LAL & ANR.
Versus
STATE OF BIHAR & ORS.
with
MJC No.2819 of 2010
SHIV SHANKER LAL & ANR.
Versus
STATE OF BIHAR & ORS.
-----------
6. 20.4.2011 Upon hearing learned counsel for the
petitioners and learned counsels for opposite
party No.6 and for the State as also on a
consideration of the facts and circumstances
mentioned in the restoration applications,
C.W.J.C.No.1909/2002 and Civil Review No.157/2003
are directed to be restored to their respective
original files.
The restoration applications are,
accordingly, allowed.
VPS ( Ramesh Kumar Datta, J. )