IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.41579 of 2010
MANJU KUMARI W/O- BHAGWAN SINGH
Versus
BHAGWAN SINGH & ANR
-----------
2 24.11.2010 Heard learned counsel for the petitioner.
Present application has been filed seeking restoration
of Cr. Misc. No. 34181/2010 which stood dismissed for non-
compliance of the order dated 15.9.2010.
Learned counsel for the petitioner draws attention of
the Court to paragraph 4 which is extracted hereinbelow:
“4. That in compliance with the aforementioned
order dated 15.9.2010 the petitioner filed the
requisites under registered cover with A/D within
the stipulated time in the Registry on 20.9.2010.
However, due to inadvertence, the Advocate Clerk
of the Advocate-on-Record of the petitioner wrongly
mentioned Cr. Revision No. 30 of 2009 in the notice
in place of Cr. Misc. No. 34181 of 2010. “
For the reasons stated in the application and the
submissions made in support thereof, the application is allowed.
Requisites filed on 20.9.2010 shall be treated as having been
filed in connection with Cr. Misc. No. 34181/2010 in place of Cr.
Misc. No. 30/2009.
Petitioner should correct the case number in the
requisition within three days.
( Kishore K. Mandal, J. )
pkj