IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37766 of 2010
AJIT CHAUDHARY .
Versus
STATE OF BIHAR & ANR .
-----------
2. 8.10.2010 This application has been filed for restoration of Cr. Misc.
no.25460 of 2010 which stood dismissed for default. It is stated in
the petition that due to mistake of the advocate clerk the order dated
13.8.2010 was complied in part and the case stood dismissed for
default. Now the order dated 13.8.2010 has been complied
completely.
Considering the reason stated in the restoration petition,
the same is allowed and Cr. Misc. no.25460 of 2010 is restored to its
original file and number.
( Mandhata Singh, J.)
Sudip