IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.32068 of 2011
Rajendra Ravi Das
Versus
The State Of Bihar
----------------------------------
2 19.9.2011 This is an application for restoration
of Cr.Misc.No. 39521 of 2010 which stood
dismissed on 20.6.2011 for non-prosecution on
behalf of petitioner.
The submission of learned counsel for
the petitioner is that he could not appear in
Court 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. 39521 of
2010 is restored to its original file.
Learned counsel for the petitioner
submits that requisite for issuance of notice
on opposite party no.2 in original case has
been filed on 20.4.2011.
Office to verify the same and take step
for compliance of order dated 16.3.2011.
Meanwhile interim protection granted to
the petitioner by order dated 16.3.2011 passed
in Cr.Misc.No. 39521 of 2010 shall continue.
2
Let this order including the order
dated 16.3.2011 passed in Cr.Misc.No. 39521 of
2010 be communicated to the court below through
fax at the cost of the petitioner.
AI ( Mandhata Singh, J.)