High Court Patna High Court - Orders

Parsuram Pandey &Amp; Ors vs State Of Bihar &Amp; Anr on 27 October, 2010

Patna High Court – Orders
Parsuram Pandey &Amp; Ors vs State Of Bihar &Amp; Anr on 27 October, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.38796 of 2010
                      1. PARSURAM PANDEY,son of Late Ambika Pandey
                      2. Ram Vakil Pandey, son of Parsuram Pandey
                      3. Ramanand Pandey, son of Parsuram Pandey
                      4. Uday Shankar Pandey,son of Late Rama Kant
                         Pandey
                             All are resident of village-Nadawan,
                      P.S.-Natwar, District-Rohtas.. Petitioners
                                       Versus
                      1. THE STATE OF BIHAR
                      2. Bindhyachal Pandey,son of Late Surya Nath
                         Pandey, resident of village-Nadawan,P.S.-
                         Natwar,District-Rohtas..    Respondents
                                    -----------
02/     27-10-2010              Heard.

                                This     application     has      been        filed    to   restore

Cr.Misc.No.40043 of 2009, which stood dismissed for non-

compliance of the peremptory order dated 04-02-2010.

For the reasons stated in this application

Cr.Misc.No.40043 of 2009 is restored to its original file.

Learned counsel for the petitioners is permitted to make

necessary correction in the notices filed by him within a period of ten

days, failing which the quashing application shall stand rejected

without further reference to a Bench.

A.H./                                                          ( Sheema Ali Khan, J. )