IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.38796 of 2010
1. PARSURAM PANDEY,son of Late Ambika Pandey
2. Ram Vakil Pandey, son of Parsuram Pandey
3. Ramanand Pandey, son of Parsuram Pandey
4. Uday Shankar Pandey,son of Late Rama Kant
Pandey
All are resident of village-Nadawan,
P.S.-Natwar, District-Rohtas.. Petitioners
Versus
1. THE STATE OF BIHAR
2. Bindhyachal Pandey,son of Late Surya Nath
Pandey, resident of village-Nadawan,P.S.-
Natwar,District-Rohtas.. Respondents
-----------
02/ 27-10-2010 Heard.
This application has been filed to restore
Cr.Misc.No.40043 of 2009, which stood dismissed for non-
compliance of the peremptory order dated 04-02-2010.
For the reasons stated in this application
Cr.Misc.No.40043 of 2009 is restored to its original file.
Learned counsel for the petitioners is permitted to make
necessary correction in the notices filed by him within a period of ten
days, failing which the quashing application shall stand rejected
without further reference to a Bench.
A.H./ ( Sheema Ali Khan, J. )