IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.14819 of 2010
DEO NARAYAN SINGH
Versus
THE STATE OF BIHAR & ANR
-----------
2. 28.06.2010 This is an application for restoration of S.L.A. No.25 of
2010 which stood dismissed on 30.3.2010 on account of non-
prosecution as nobody had appeared for the petitioner on repeated
calls.
On hearing the learned counsel for the petitioner and on
consideration of the grounds as set forth in the petition, it is allowed
and S.L.A. No. 25 of 2010 is restored to its original file.
(C.M. Prasad, J.)
Ravi/-