IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.38854 of 2011
Sachidanand Upadhya @ Pinku Upadhya
Versus
The State Of Bihar
----------------------------------
2 22.11.2011 This is an application for restoration
of Cr.Misc.No. 32397 of 2011 which stood
dismissed on 23.9.2011 for non-prosecution on
behalf of petitioner.
However, it is submitted that counsel
for the petitioner could not appear in Court
when the case was called out as he was suffering
from fever 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. 32397 of
2011 is restored to its original file.
AI ( Mandhata Singh, J.)