IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.35500 of 2011
Someshwar Mishra
Versus
The State Of Bihar
----------------------------------
2 19.10.2011 This is an application for restoration
of Cr.Misc.No. 43894 of 2008 which stood
dismissed on 3.8.2011 for non-prosecution on
behalf of petitioner.
However, it is submitted that due to
mistake on the part of the Advocate Clerk, the
cause list could not be marked on 3.8.2011, as a
result of which when the case was called out, no
one could attend the Court and dismissed for
want of prosecution. As such, it is prayed that
the case be restored to its original file.
In view of submissions, the restoration
application is allowed and Cr.Misc.No. 43894 of
2008 is restored to its original file.
AI ( Mandhata Singh, J.)