IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.3062 of 2009
RAJEDNRA CHAUDHARY .
Versus
GAURI SHANKAR BHAGAT & ORS. .
-----------
2 24-09-2010 Nobody appears on behalf of the petitioner.
The office has raised an objection that this
restoration application is not maintainable and is mis-
conceived because the related LPA no. 1248/1996 was
not dismissed for default but was disposed of on merits
after hearing the parties.
Since nobody appears on behalf of the
petitioner, we find no option but to accept the office
objection. This restoration application is dismissed as not
maintainable.
(Shiva Kirti Singh, J.)
BKS/- (Hemant Kumar Srivastava, J.)