IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.1443 of 2010
MD. SAHID @ SAHID MIAN
Versus
THE STATE OF BIHAR & Ors.
-----------
3. 19.01.2011 Considering the fact that the matter was
listed on two occasions when no body appeared for
the petitioner the case was dismissed. However, the
counsel for the petitioner has placed his personal
grounds, stating that he was under going treatment
in the Heart Care Clinic from where he was referred
to the I.G.M.S. and then referred to A.I.M.S. for
further treatment.
Considering these facts this application is
restored to its original file.
Anand Kr. ( Sheema Ali Khan, J.)