High Court Patna High Court - Orders

Krishna Kumar Pathak vs The State Of Bihar &Amp; Ors on 3 November, 2010

Patna High Court – Orders
Krishna Kumar Pathak vs The State Of Bihar &Amp; Ors on 3 November, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr. Misc. No.10796 of 2009
                               KRISHNA KUMAR PATHAK
                                             Versus
                              THE STATE OF BIHAR & ORS
                                           -----------

02. 03.11.2010 Present application has been filed seeking restoration

of another restoration application being Cr. Misc. No.49119 of

2008. The order passed in Cr. Misc. No. 49119 of 2008 reads as

under:

“No-one appears on behalf of the petitioner to
press this application in spite of repeated calls.
This application is dismissed for non-

prosecution.”

The original criminal revision application being

Cr.Revision No.305 of 2006 stood dismissed for non-

prosecution on 29.07.2008. It appears from the said order that

despite repeated calls nobody had appeared on behalf of the

petitioner and accordingly the Court dismissed the said

application.

This Court finds no reason to allow the present

application which is accordingly dismissed.

It is clarified that petitioner is at liberty to file a fresh

application seeking remedy, as claimed in Cr. Revision No.305

of 2006.

( Kishore K. Mandal )
hr