High Court Patna High Court - Orders

Hajari Prasad @ Raja vs The State Of Bihar on 27 April, 2011

Patna High Court – Orders
Hajari Prasad @ Raja vs The State Of Bihar on 27 April, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.14623 of 2011
                   HAJARI PRASAD @ RAJA SON OF SURENDRA PRASAD.
                                            Versus
                                 THE STATE OF BIHAR .
                                          -----------

02. 27.04.2011 This is an application for restoration of Cr. Misc.

No. 40642 of 2010 which stood dismissed for non prosecution

on 23.03.2011.

The application of the learned counsel for the

petitioner is that due to mistake of Advocate Clerk, list could not

be marked due to which counsel for the petitioner could not

appear in court and the case stood dismissed for non prosecution.

As such the prayer is made to restore the application.

In view of submissions the restoration application is

allowed as Cr. Misc. No. 40642 of 2010 is restored to its

original file.

       Devendra/                                       ( Mandhata Singh, J.)