Patna High Court – Orders
Ram Briksha Prasad vs The State Of Bihar & Ors on 29 June, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.1456 of 2008
Ram Briksha Prasad
Versus
The State Of Bihar & Ors
-----------
4 29-6-2011 Heard the parties.
For the reasons mentioned in this application, the
prayer for restoration is allowed and L.P.A. No. 306 of 2008
as well as the Limitation Petition contained in I.A. No.
2418/2008 are restored to their original file.
( Shiva Kirti Singh, J.)
( V. Nath, J )
Naresh