High Court Patna High Court - Orders

Shailendra Kumar Pandey &Amp; … vs State Of Bihar &Amp; Ors. on 22 September, 2010

Patna High Court – Orders
Shailendra Kumar Pandey &Amp; … vs State Of Bihar &Amp; Ors. on 22 September, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   MJC No.2837 of 2010
                         SHAILENDRA KUMAR PANDEY & ORS.
                                           Versus
                                 STATE OF BIHAR & ORS.
                                         -----------

3 22.09.2010 This application has been filed for restoration of CWJC

no. 4697 0f 2008, which stood dismissed due to non compliance of

the peremptory order dated 7.5.2010.

It has been submitted by the petitioner’s counsel that due

to some unavoidable reasons as mentioned in paragraphs 4 and 5 of

the restoration application, the order could not be complied within

the peremptory time. Subsequently it was complied but beyond the

peremptory time.

Considering this fact, MJC application is allowed. CWJC

No. 4697 of 2008 is restored to its original file.

Namita Kumari                                                   ( Mridula Mishra, J.)