High Court Patna High Court - Orders

Uma Shankar Prasad &Amp; Ors vs State Of Bihar &Amp; Ors on 4 July, 2008

Patna High Court – Orders
Uma Shankar Prasad &Amp; Ors vs State Of Bihar &Amp; Ors on 4 July, 2008
                    IN THE HIGH COURT OF JUDICATURE AT PATNA

                                    MJC No.2320 of 2007

                                 UMA SHANKAR PRASAD & ORS
                                          Versus
                                   STATE OF BIHAR & ORS


5   04.07.2008

IA no. 425 of 2008

Despite notice no one appears on behalf of the

respondents to contest the application for condonation of

delay and for restoration of appeal. Considering the

averments made in both the applications and finding the

reasons furnished thereby are sufficient for delay in filing the

restoration application and the reason for not being present

when the appeal was dismissed, we allow both the

applications.

Let the appeal be restored to its original file.

(Barin Ghosh, J.)

(J.N. Singh, J.)
AAhmad/