IN THE HIGH COURT OF JUDICATURE AT PATNA
Miscellaneous Jurisdiction Case No.5076 of 2010
M/S Mahabir Petro Products Pvt. Ltd
Versus
The State Of Bihar & Ors.
----------------------------------
3 19-9-2011 Learned counsel for the petitioner is permitted to
make correction so as to describe the restoration application
properly and not as a show cause on page-2 of the
application.
Heard.
For the reasons mentioned in this application the
prayer for restoration is allowed and M.J.C. No. 2752 of
2009 is restored to its original file.
( Shiva Kirti Singh, J.)
( Shivaji Pandey, J)
Naresh