Patna High Court – Orders
Munna Kumar Singh vs The State Of Bihar on 16 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.6838 of 2011
MUNNA KUMAR SINGH
Versus
THE STATE OF BIHAR
- ----------
2 16.03.2011
While pressing this application seeking
restoration of Cr. Rev. No. 711 of 2008 to its original file and
number, it is submitted that in the light of order dated
05.01.2009, the supplementary affidavit has been filed on
8.3.2011. However, no such statement has been made in
the petition seeking restoration.
At this stage, learned counsel for the petitioner
submits that he has filed supplementary affidavit in the
restoration application on 8.3.2011.
Let the office verify and place it on record.
PKJ (Kishore K. Mandal, J)