High Court Patna High Court - Orders

Tribhuwan Roy vs The State Of Bihar & Anr on 8 September, 2011

Patna High Court – Orders
Tribhuwan Roy vs The State Of Bihar & Anr on 8 September, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Criminal Miscellaneous No.30538 of 2011
                                        Tribhuwan Roy
                                             Versus
                                The State Of Bihar & Anr
                                ----------------------------------

2 8.9.2011 This is an application for restoration

of Cr.Misc.No. 42557 of 2008 which stood

dismissed on 27.7.2011 for non-prosecution on

behalf of petitioner.

However, it is submitted that Advocate

Clerk could not mark the case in daily cause

list due to which counsel for the petitioner

could not appear in Court when the case was

called out and the case stood dismissed for non-

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. 42557 of

2008 is restored to its original file.

AI                                                     ( Mandhata Singh, J.)