IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30319 of 2011
Ranju Kumari
Versus
The State Of Bihar & Ors
-----------
02. 08.09.2011 Heard learned counsel for the petitioner
and the State.
Considering the submissions and the
grounds stated in the petition, the connected writ
application vide Cr. W.J.C. No. 18 of 2011 which was
dismissed for non-prosecution, is restored to its original
file.
Accordingly, the application stands
disposed of.
Jagdish/- ( Shailesh Kumar Sinha,J.)