High Court Patna High Court - Orders

Naresh Chaudhary vs The State Of Bihar on 15 October, 2011

Patna High Court – Orders
Naresh Chaudhary vs The State Of Bihar on 15 October, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Criminal Miscellaneous No.34864 of 2011
                     =============================================

Naresh Chaudhary
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
=============================================

2 15-10-2011 This application is filed for restoration of Cr. Misc.

No. 37702 of 2010 which was dismissed for default on

27.04.2011.

Submission of learned counsel for the petitioner is

that due to inadvertence daily cause list could not be marked as a

result when the case was called out counsel for the petitioner could

not remain present to prosecute the case.

Taking the same into consideration, restoration

application is allowed and Cr. Misc. No. 37702 of 2010 is restored

to its original file.

(Mandhata Singh, J.)
Shailendra Bhushan
Prasad/-