High Court Patna High Court - Orders

Harijan Vikash Kendra vs The State Of Bihar & Ors on 17 August, 2011

Patna High Court – Orders
Harijan Vikash Kendra vs The State Of Bihar & Ors on 17 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Miscellaneous Jurisdiction Case No.2272 of 2011
                                       Harijan Vikash Kendra
                                                 Versus
                                     The State Of Bihar & Ors
                                    ----------------------------------

3. 17.08.2011. Prayer to restore M.J.C.No. 3330 of

2010 is allowed as the said M.J.C. has been

filed by the Harijan Vikash Kendra, a registered

Society through its President who is appearing

in person not only in the contempt matter but

also in the restoration application and in

appreciation of such fact, M.J.C.No. 3330 of

2010 is restored to its original file and number.

Restoration application stands disposed

of.

                            Put    up    M.J.C.No.    3330    of   2010

                    tomorrow at 10.30 A.M.




     P.K.P.                             (V.N.Sinha,J.)