IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.16248 of 2010
RAMJAN ALI @ DHOKERU
Versus
THE STATE OF BIHAR
---------------
2. 29.06.2010 This is an application for restoration of Cr. Misc. No. 1210
of 2010 which stood dismissed on 9.3.2010 on account of non-
prosecution as nobody had appeared on repeated calls.
On hearing the learned counsel for the petitioner and on
consideration of the grounds as set forth in the petition, this restoration
application is allowed and Cr. Misc. No. 1210 of 2010 is restored to
its original file.
(C.M. Prasad, J.)
Ravi/-