IN THE HIGH COURT OF JUDICATURE AT PATNA
Miscellaneous Jurisdiction Case No.1222 of 2011
======================================================
Diwakar Rai
…. …. Petitioner
Versus
The Union Of India & Ors
…. …. Opp.Parties.
======================================================
3 21-09-2011 Upon hearing learned counsel for the petitioner
and learned counsel for the Railways, CWJC No. 1646/2011
is directed to be restored to its original file.
The application is accordingly allowed.
S.Pandey/- (Ramesh Kumar Datta, J)