IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.33743 of 2002
BINAY KUMAR SINGH @ BINAY SINGH & ORS
Versus
STATE OF BIHAR & ORS
-----------
8. 24.11.2010. From the office note dated 24.1.2004,
it appears that the case stood dismissed for
default as against opposite party nos.4, 6,
10 and 12. Subsequently, on 29.3.2005, it was
directed to list this case after disposal of
restoration petition. Now office note dated
23.11.2010 indicates that a restoration
petition was filed vide Token No.39190.
However, same was defective.
Learned counsel for the petitioners
may take steps to remove the defect by 1st
December,2010, failing which the whole
petition shall stand rejected without further
reference to a Bench.
( Rakesh Kumar,J.)
N.H./