IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23418 of 2011
Raj Kumar Roy
Versus
The State Of Bihar
-----------
2 18.7.2011 This is an application for restoration
of Cr.Misc.No. 18446 of 2011 which stood
dismissed on 24.6.2011 for non-prosecution on
behalf of petitioner. However, it is submitted
that the counsel for the petitioner could not
appear when the case was called out for the
reason that Advocate clerk was suffering from
high fever and he could not mark the list and
the case stood dismissed for non-prosecution. As
such, it is prayed that the case be restored to
its original.
In view of submissions, the restoration
application is allowed and Cr.Misc.No. 18446 of
2011 is restored to its original file.
AI ( Mandhata Singh, J.)