IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.1727 of 2011
DR. GOPAL KRISHNA JHA
Versus
THE STATE OF BIHAR & ORS
-----------
3 27.4.2011 This Court would not have restored the case
considering that the whole matter is of the year 2006 and the
counsel for the petitioner was not present in Court for two days
continuously.
However, in the restoration application it has been
stated that Mr. Ajay Kumar Singh (conducting lawyer) had taken
his mother for treatment to Chennai and as such for one reason or
the other the case could not be mentioned.
Considering the circumstances aforesaid, this
restoration application is allowed and CWJC No. 7013 of 2006 is
restored to its original file.
List this case under the heading for admission before
the appropriate Bench.
Sanjay ( Sheema Ali Khan, J.)