IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20223 of 2011
Chandra Kant Dubey
Versus
The State Of Bihar
-----------
2 28.6.2011 This is an application for restoration
of Cr.Misc.No. 41685 of 2009 which stood
dismissed on 3.5.2011 for non-prosecution on
behalf of petitioner. However, it is submitted
that the counsel for the petitioner could not
mark the case in daily cause list and as such no
body could appear before the Court to press the
case and accordingly the case was dismissed for
default.
In view of submissions, the restoration
application is allowed and Cr.Misc.No. 41685 of
2009 is restored to its original file.
AI ( Mandhata Singh, J.)