IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. M. P. No. 1322 of 2011
Shyam Kishore Prasad ... ... Petitioner
Versus
The State of Jharkhand ... ... Opp. Party
-----
CORAM: HON'BLE MR. JUSTICE R.R. PRASAD
-----
For the Petitioner : Mr. S.K. Tiwari, Advocate
For the State : A.P.P.
-----
4/16.09.2011
Learned counsel for the petitioner submits that the bail
application bearing No. 932 of 2011 was dismissed on 21.6.2011
on account of non-appearance of the learned counsel for the
petitioner. The reason for non-appearance was that the learned
counsel for the petitioner could not mark the daily cause list.
In view of the facts and circumstances, this
petition is allowed and B.A. No. 932 of 2011 is restored to its
original file. Accordingly, this Cr. M.P. stands
disposed of.
(R.R. Prasad, J.)
AKT