IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.25630 of 2011
Raghubansh Dubey
Versus
The State Of Bihar
----------------------------------
2 2.8.2011 This is an application for restoration
of Cr.Misc.No. 6027 of 2010 which stood
dismissed on 8.7.2011 for non-prosecution on
behalf of petitioner.
However, it is submitted that the
counsel for the petitioner could not appear due
to illness of seasonal fever when the case was
called out and the case stood dismissed for non-
prosecution.
As such, it is prayed that the case be
restored to its original file.
In view of submissions, the restoration
application is allowed and Cr.Misc.No. 6027 of
2010 is restored to its original file.
AI ( Mandhata Singh, J.)