IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.3650 of 2010
CHANDRAMA TIWARY
Versus
THE STATE OF BIHAR & ORS.
-----------
/3/ 03.12.2010 This application is for
restoration of C.W.J.C. No. 18124 of
2009 due to non compliance of the
peremptory order dated 22.04.2010.
Considering the reason
assigned in para 5, to be
satisfactory, this application is
allowed and C.W.J.C. No. 18124 of
2009 is restored to its original
file.
This notices filed by the
petitioner is concerned, it will be
accepted and necessary steps will be
taken in this regard.
( Mridula Mishra, J.)
Safik