High Court Patna High Court - Orders

Devan Mahto vs The State Of Bihar &Amp; Ors on 25 November, 2010

Patna High Court – Orders
Devan Mahto vs The State Of Bihar &Amp; Ors on 25 November, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Cr.Misc. No.41687 of 2010
                  DEVAN MAHTO, S/o. Late Manchan Mahto,
                                      Versus
                  1. THE STATE OF BIHAR,
                  2. Muneshwar Mahto, S/o. late Manchan Mahto,
                     Both r/o. village- Singhia Ghat, Tola Shivnathpur,
                     P.S. Bibhutipur, Distt. Samastipur.
                                     -----------

02. 25.11. 2010 This is an application for restoration of

S.L.A. No.34 of 2010 which was dismissed on

26.10.2010 on account of non-prosecution as nobody

had appeared on repeated calls.

On hearing the learned counsel for the

petitioner and on consideration of the grounds as set

forth in the petition reasonable grounds for non-

appearance on the date of dismissal is made out.

Accordingly, the restoration petition is allowed and

S.L.A. No. 34 of 2010 is restored to its original file.

(C.M. Prasad, J.)

Mkr.