High Court Patna High Court - Orders

Binod Kumar Mishra vs State Of Bihar on 8 September, 2011

Patna High Court – Orders
Binod Kumar Mishra vs State Of Bihar on 8 September, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Criminal Miscellaneous No.10607 of 2008
                                Binod Kumar Mishra
                                          Versus
                          The State Of Bihar and another
                             ----------------------------------

4. 8.9.2011. Let the order no.3 dated 30.8.2011 passed in Criminal

Misc. No.10607 of 2008 with Criminal Misc. No.18552 of 2010

be treated to have been passed in Criminal Misc. No.10607 of

2008 only.

This case was listed before this Court after its

restoration through Criminal Misc. No.18552 of 2010 and

notice was directed to be issued vide order dated 30.8.2011 on

opposite party no.2, but it appears from the order dated

23.4.2010 passed in this case by Hon’ble Mr. Justice Navin

Sinha, that the same was not dismissed for want of prosecution

rather the same was dismissed on merit with observation.

In the above view of the matter, the order dated

30.8.2011 passed by this Court issuing notice to opposite party

no.2 is hereby recalled. Let this case be placed before the

appropriate Bench after obtaining the permission of the Hon’ble

the Chief Justice.

(Rajendra Kumar Mishra, J)

P.S.