IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.782 of 2011
SARYUG PASWAN
Versus
THE STATE OF BIHAR AND ORS.
-----------
2 04/02/2011 For the reasons mentioned in the restoration
application, the same is allowed and Cr. Misc. No.
20667 of 2007 is restored to its original file.
As prayed for by the learned counsel for the
petitioner, one week time from today is granted to
comply with the order dated 15.2.2010 passed in Cr.
Misc. No. 20667 of 2007, failing which this application
shall stand rejected without further reference to a
Bench.
(Shyam Kishore Sharma, J.)
avin