IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.40277 of 2010
RAJENDRA MAHTO & ANR
Versus
THE STATE OF BIHAR
-----------
2. 04.11.2010 This is an application for restoration of Cri.
Misc. No.29821 of 2010 which was dismissed for non-
prosecution on 29.9.2010.
The submission of the learned counsel for the
petitioners is that counsel for the petitioners’ brother was
admitted in Sahyog Nurshing Home due to abdomen
problem and on that day the counsel for the petitioners
engaged in Ultrasonography and other tests of his brother
and due to that he could not appear in court on
29.9.2010.
For the reasons stated in the restoration
application, the same is allowed and Cri. Misc. No.29821
of 2010 is restored to its original file.
Vikash (Mandhata Singh, J.)