Patna High Court – Orders
Nagendra Kumar vs The State Of Bihar on 28 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7511 of 2011
NAGENDRA KUMAR
Versus
THE STATE OF BIHAR
-----------
2 28.2.2011 This is an application for restoration
of Cr.Misc.No. 24788 of 2010 which stood
dismissed on 7.2.2010 for non-prosecution on
behalf of petitioner. However, it is submitted
that as Advocate on record was not present in
Court because of illness, as such the case stood
dismissed for default.
In view of submissions, the
restoration application is allowed and
Cr.Misc.No.24788 of 2010 is restored to its
original file.
AI ( Mandhata Singh, J.)