High Court Jharkhand High Court

Ramautar Lal Agrawal & Anr vs State Of Jharkhand & Anr on 10 May, 2011

Jharkhand High Court
Ramautar Lal Agrawal & Anr vs State Of Jharkhand & Anr on 10 May, 2011
            IN THE HIGH COURT OF JHARKHAND AT RANCHI
                        Cr.M.P.No. 1732 of 2009
           Ramautar Lal Agrawal & Anr.     ...  ... ...Petitioner(s)
                              -Versus-
           The State of Jharkhand & Anr. ...      ...   ...Opp. Parties
                              ------------
           CORAM:       THE HON'BLE MR. JUSTICE D.K.SINHA


            For the Petitioner(s):        Mr. Gouri Shankar Prasad, Advocate(s).
            For the State:
                                 -------------
            I.A.No.894 of 2011

05/ 10.05.2011

The instant Interlocutory Application has been filed on behalf of
the petitioners proposing certain amendment in the prayer portion by which the
restoration of Cr.M.P.No.1157 of 2006 with respect to the Opposite Party No.2
was sought for.

Prayer is allowed.

Let the amendment be carried out accordingly.
I.A.No.894 of 2011 stands disposed of.
Cr.M.P.No. 1732 of 2009
The instant petition has been filed under Section 482 Code of
Criminal Procedure for restoration of Cr.M.P.No.1157 of 2006, which was
dismissed as against the Opposite Party No.2 for default because of part
compliance of the order.

Having been satisfied with the grounds taken and the explanation
made therein, this petition is allowed and Cr.M.P.No.1157 of 2006 is directed
to be restored to its original file wherein the Opposite Party No.2 shall be
deemed and restored as party.

[D.K.Sinha,J.]
P.K.S.