IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.28151 of 2011
1. Jai Prakash Gupta
2. Sanjay Kumar
Versus
The State Of Bihar & Anr.
----------------------------------
02. 19.08.2011 This is an application for restoration of Cr. Misc. No.43735 of
2008 which was dismissed for non-prosecution on 03.8.2011.
The submission of learned counsel for the petitioner is that
advocate’s clerk due to bona fide mistake could not mark the daily cause
list properly on 03.8.2011 and due to aforesaid mistake counsel for the
petitioner could not appear in court.
For the reasons stated in the restoration application, the
same is allowed and Cr. Misc. No.43735 of 2008 is restored to its
original file.
Vikash ( Mandhata Singh, J.)