IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.4202 of 2011
AJAY SINGH @ AJAL SINGH
Versus
THE STATE OF BIHAR
-----------
For the Petitioner :- Mr. Anjani Kumar Sinha No. 1, Advocate.
For the State :- Mr. Damodar Prasad Tiwary, A.P.P.
02/ 02.02.2011 Heard.
This petition is for restoration of Cr. Misc.
No. 101 of 2011 which has been dismissed for default
by order dated 10.01.2011 for non appearance.
The restoration petition is allowed for the
reasons mentioned in the petition itself and Cr. Misc.
No. 101 of 2011 is restored to its original file.
(Gopal Prasad, J.)
Kundan