IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35182 of 2010
SIKANDAR SINGH S/O LATE BISHUNDEB SINGH
--- PETITIONER
Versus
1. THE STATE OF BIHAR
2. ANITA DEVI W/O SANJAY SINGH
--- OPP. PARTIES.
-----------
02 27.10.2010 Heard learned counsel for the petitioner.
Nobody has appeared on behalf of the State.
Present application has been filed seeking recall of
the order dated 23.08.2010 whereby the application was
dismissed for non-prosecution.
Considering the statement made in the application,
this Court is inclined to allow this application subject to payment
of a cost of Rs. 250/- ( Two hundred fifty) with the Patna High
Legal Aid Committee within a period of 02 weeks from today. It
is clarified that in the event the aforesaid amount is deposited
and receipt is filed within the aforesaid time then the order dated
23.08.2010 passed in Cr. Misc. No. 45742 of 2007 shall stand
recalled and aforesaid case shall restored to its original file and
number.
Accordingly, the application is allowed in the
aforesaid terms.
Sym ( Kishore K. Mandal, J.)