IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.41687 of 2010
DEVAN MAHTO, S/o. Late Manchan Mahto,
Versus
1. THE STATE OF BIHAR,
2. Muneshwar Mahto, S/o. late Manchan Mahto,
Both r/o. village- Singhia Ghat, Tola Shivnathpur,
P.S. Bibhutipur, Distt. Samastipur.
-----------
02. 25.11. 2010 This is an application for restoration of
S.L.A. No.34 of 2010 which was dismissed on
26.10.2010 on account of non-prosecution as nobody
had appeared on repeated calls.
On hearing the learned counsel for the
petitioner and on consideration of the grounds as set
forth in the petition reasonable grounds for non-
appearance on the date of dismissal is made out.
Accordingly, the restoration petition is allowed and
S.L.A. No. 34 of 2010 is restored to its original file.
(C.M. Prasad, J.)
Mkr.