IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19209 of 2011
GUDDU YADAV
Versus
THE STATE OF BIHAR
-----------
02. 21.06.2011 This is an application for restoration of Cri.
Misc. No.40582 of 2010 which was dismissed for non-
prosecution on 23.3.2011.
The submission of the learned counsel for the
petitioner is that counsel for the petitioner had gone to his
village while he was coming to Patna on 23.3.2011 in way
the bus became defective and due to that counsel for the
petitioner could not reach the court on time.
For the reasons stated in the restoration
application, the same is allowed and Cr. Misc. No.40582 of
2010 is restored to its original file.
Vikash (Mandhata Singh, J.)