High Court Patna High Court - Orders

Deepak Kumar Giri vs The State Of Bihar on 11 April, 2011

Patna High Court – Orders
Deepak Kumar Giri vs The State Of Bihar on 11 April, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr. Misc. No.12513 of 2011
                                    DEEPAK KUMAR GIRI
                                               Versus
                                    THE STATE OF BIHAR
                                             -----------

2/ 11.04.2011 This application is filed for restoration of Cr. Misc. No.

39532 of 2010 which was dismissed for non-prosecution.

Submission of the learned counsel for the petitioner is

that when the case was called out he could not appear due to

ailment.

Taking that into consideration, restoration application is

allowed and the Cr. Misc. No. 39532 of 2010 is restored to its

original file.

Shail                                        ( Mandhata Singh, J.)