Patna High Court – Orders
Raju Tiwari &Amp; Anr. vs The State Of Bihar &Amp; Ors. on 9 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.4850 of 2011
RAJU TIWARI & ANR.
Versus
THE STATE OF BIHAR & ORS.
-----------
2 09.02.2011. For the reasons mentioned in the restoration petition,
the same is allowed and Cr.Misc.No. 5969/2006 is restored to its
original records.
Office is directed to proceed for issuance of notice to
opposite party no. 4 as per order of this court, though the requisites
have been filed by petitioner beyond the peremptory period.
Shashi. (Samarendra Pratap Singh, J.)