IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.716 of 2011
NAZMA KHATOON
Versus
THE ZONAL MANAGER, HINDUSTAN P
-----------
2 9.3.2011 This petition has been filed for
restoration of C.W.J.C No. 1142 of 2011
which has been dismissed for non-prosecution
on 4.2.2011.
Considering the averments made by
learned counsel for the petitioner as well
as the statements made in the interlocutory
application, it appears that genuine reasons
have been shown which prevented the Counsel
from appearing on that date. Accordingly
this petition is allowed and C.W.J.C No.
1142 of 2011 is restored to its original
file.
Let the aforesaid writ petition be
listed on 28.03.2011 under the heading
‘Admission’ in regular course.
Prakash (S.N.Hussain,J.)