High Court Patna High Court - Orders

Shahina Begum vs The State Of Bihar & Ors on 21 September, 2011

Patna High Court – Orders
Shahina Begum vs The State Of Bihar & Ors on 21 September, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA

                                           MJC No.308 of 2011

                                             Shahina Begum
                                                     Versus
                                         The State of Bihar & Ors
                                                   -----------

03/ 21.09.2011 1. Heard learned counsel for the petitioner.

2. This petition has been filed by the petitioner for

restoration of CWJC No.18648 of 2010 which was dismissed for

default on 20.12.2010 when no one appeared on behalf of the

petitioner to press the writ petition.

3. Considering the averments made by learned counsel

for the petitioner and the statements made in the petition it appears

that genuine reasons have been shown which prevented the

petitioner from appearing in the court on the said date.

4. Accordingly, this petition is allowed and CWJC

No.18648 of 2010 is restored to its original file and number.

5. Put up CWJC No.18648 of 2010 under the heading

‘Orders’ on 26th of September, 2011.

(S. N. Hussain, J.)
Sunil