Patna High Court – Orders
The State Of Bihar Through … vs Ram Pyari Devi on 13 October, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.4253 of 2009
The State Of Bihar through Collector, Patna.
...............Appellant-Petitioner.
Versus
Ram Pyari Devi, W/O Dawarika Rai, R/O
Village-Bhusaula Danapur, P.S.-Phulwari,
District-Patna. ............(Applicant)-Respondent.
-----------
5 13.10.2011 No one appears for the petitioner.
This application is for
restoration of First Appeal No.494 of 2001
which stood dismissed for default on
account of non-compliance of the order
dated 18.11.2008 for filing Deficit Court
Fee Stamps.
Since no one appears for the
petitioner today in this case, the
application is dismissed.
Arvind/ ( J.N. Singh, J.)