High Court Patna High Court - Orders

Aftab Ansari vs The State Of Bihar &Amp; Ors. on 3 November, 2010

Patna High Court – Orders
Aftab Ansari vs The State Of Bihar &Amp; Ors. on 3 November, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    MJC No.4193 of 2010
                                      AFTAB ANSARI
                                            Versus
                               THE STATE OF BIHAR & ORS.
                                          -----------

02/ 03.11.2010 Heard learned counsel for the petitioner.

This petition has been filed for restoration of C.W.J.C.

No.15797 of 2009 which was dismissed for default vide order dated

09.08.2010 due to non-prosecution.

Considering the averments made by learned counsel for

the petitioner as well as the statements made in the petition, it appears

that genuine reasons have been shown which prevented learned

counsel for the petitioner from appearing in the case on the aforesaid

date. Accordingly, this petition is allowed and C.W.J.C. No.15797 of

2009 is restored to its original file and number.

       Harish                                        (S.N. Hussain, J.)