IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.20483 of 2011
Baldeo Sharma & Anr.
Versus
The State Of Bihar
-----------
2/ 29.06.2011 This application is filed for restoration of Cr. Misc.
No.45292 of 2010 which was dismissed for non-prosecution.
Submission of the learned counsel for the petitioners is
that due to mistake of Advocate’s Clerk he could not appear in the
case when the case was called out.
Taking the same into consideration, restoration
application is allowed and Cr. Misc. No. 45292 of 2010 is restored
to its original file.
Shail ( Mandhata Singh, J.)