IN THE HIGH COURT OF JUDICATURE AT PATNA
Miscellaneous Jurisdiction Case No.932 of 2011
Syed Abdur Raheem
Versus
The Registrar General
----------------------------------
5 13-09-2011 Heard the parties.
For the reasons mentioned in this
application, the prayer for restoration is allowed and
LPA no. 909/2009 is restored to its original file on the
understanding that requisites for notice by registered
post with A/D have already been filed for notice upon
concerned respondents.
Let notice be issued upon unrepresented
respondents.
(Shiva Kirti Singh, J.)
(Shivaji Pandey, J.)
BKS/-