IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.3609 of 2010
RITA DEVI
Versus
THE STATE OF BIHAR & ORS.
-----------
2 30.09.2010. This application has been filed for restoration of
C.W.J.C. No. 15373 of 2009, which stood dismissed due
to non-compliance of the peremptory order dated
22.02.2010.
Notices were issued to respondent Nos. 5 & 6
both but under the wrong impression requisitions were
filed for issuance of notice only against one respondent.
Considering the reason assigned, MJC application
is allowed. C.W.J.C. No. 15373 of 2009 is restored to its
original file.
One week time is allowed to the counsel for the
petitioner for applying the peremptory order
Akumar/Shahzad ( Mridula Mishra, J.)