High Court Patna High Court - Orders

Shakuntala Devi vs The State Of Bihar on 18 March, 2011

Patna High Court – Orders
Shakuntala Devi vs The State Of Bihar on 18 March, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.10079 of 2011
                                 SHAKUNTALA DEVI
                                      Versus
                                THE STATE OF BIHAR
                                      ------

2/ 18.03.2011 This application is filed for restoration of Cr. Misc. No.

1890 of 2011 which was dismissed for non-prosecution.

Submission of the learned counsel for petitioner is that

when the case was called out he could not appear due to high fever,

cough and cold.

Taking that into consideration, restoration application is

allowed and Cr. Misc. No. 1890 of 2011 is restored to its original

file.

shail                                        (Mandhata Singh, J.)