IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11531 of 2011
BABLU SINGH @ BABLU KUMAR
Versus
THE STATE OF BIHAR
-----------
2 4.4.2011 This is an application for restoration
of Cr.Misc.No.40644 of 2010 which stood
dismissed on 23.3.2011 for non-prosecution on
behalf of petitioner. However, it is submitted
that as petitioner’s counsel had gone to his
home place at Bhagalpur on 20.3.2011 and could
not return to Patna on 23.3.2011, as such, the
case stood dismissed for non-prosecution.
In view of submissions, the restoration
application is allowed and Cr.Misc.No.40644 of
2010 is restored to its original file.
AI ( Mandhata Singh, J.)