IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24966 of 2010
RITU RAJ PASWAN @ RITU RAJ KUMAR
Versus
STATE OF BIHAR
-----------
2. 13. 07. 2010. This is an application filed by the petitioner for
restoration of his anticipatory bail application bearing Cr.
Misc.17201 of 2010 which has been dismissed for non-prosecution.
Learned counsel for the petitioner submits that the case
was listed on 21. 06.2010, on that date he was out of station. So, the
case was dismissed for non-prosecution.
Hence this restoration application is allowed and Cr.
Misc. No. 17201 of 2010 is restored to its original file.
m.p. (Mandhata Singh, J.)