IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.10796 of 2009
KRISHNA KUMAR PATHAK
Versus
THE STATE OF BIHAR & ORS
-----------
02. 03.11.2010 Present application has been filed seeking restoration
of another restoration application being Cr. Misc. No.49119 of
2008. The order passed in Cr. Misc. No. 49119 of 2008 reads as
under:
“No-one appears on behalf of the petitioner to
press this application in spite of repeated calls.
This application is dismissed for non-
prosecution.”
The original criminal revision application being
Cr.Revision No.305 of 2006 stood dismissed for non-
prosecution on 29.07.2008. It appears from the said order that
despite repeated calls nobody had appeared on behalf of the
petitioner and accordingly the Court dismissed the said
application.
This Court finds no reason to allow the present
application which is accordingly dismissed.
It is clarified that petitioner is at liberty to file a fresh
application seeking remedy, as claimed in Cr. Revision No.305
of 2006.
( Kishore K. Mandal )
hr