IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.34864 of 2011
=============================================
Naresh Chaudhary
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
=============================================
2 15-10-2011 This application is filed for restoration of Cr. Misc.
No. 37702 of 2010 which was dismissed for default on
27.04.2011.
Submission of learned counsel for the petitioner is
that due to inadvertence daily cause list could not be marked as a
result when the case was called out counsel for the petitioner could
not remain present to prosecute the case.
Taking the same into consideration, restoration
application is allowed and Cr. Misc. No. 37702 of 2010 is restored
to its original file.
(Mandhata Singh, J.)
Shailendra Bhushan
Prasad/-