High Court Patna High Court - Orders

Saraswati Devi vs The State Of Bihar &Amp; Ors on 25 August, 2010

Patna High Court – Orders
Saraswati Devi vs The State Of Bihar &Amp; Ors on 25 August, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.29010 of 2010
                                     SARASWATI DEVI
                                             Versus
                              THE STATE OF BIHAR & ORS
                                          -----------

2. 25.08.2010 This is an application for restoration of Cr. Misc. No. 40176

of 2009 which itself was a restoration application in Cr. W.J.C. No.

293 of 2008 which stood dismissed on account of non-prosecution on

11.8.2009 as nobody had appeared on repeated calls. The Cr. Misc.

No. 40176 of 2009 was also dismissed on account of non-prosecution

03.05.2010 as nobody had appeared for the petitioner.

As to the reason for non-appearance of the said Cr. Misc.

No. 409176 of 2009 it is submitted that the counsel for the petitioner

had suddenly suffered from diarrhea, hence, he did not attend the court

on that day. But any medical certificate has not been filed. Moreover it

appears to be a case of grave and repeated laches on the part of the

petitioner while prosecuting the Cr.W.J.C. No. 293 of 2008 which

stood dismissed for non-prosecution and thereafter, the Cr. Misc. No.

40176 of 2009 was filed for its restoration but the same was also not

sincerely pursued.

In such view of the matters, I do not find it a fit case for

allowing restoration of the Cr. Misc. No. 40176 of 2009.

Accordingly, the prayer is refused and the Cr. Misc. No.

29010 of 2010 stands dismissed.

(C. M. Prasad, J.)

Ravi/-