IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12634 of 2011
SINGARI DEVI AND ANR.
Versus
THE STATE OF BIHAR
-----------
2 13.4.2011 This is an application for restoration
of Cr.Misc.No. 40688 of 2010 which stood
dismissed on 23.3.2011 for non-prosecution on
behalf of petitioners. However, it is submitted
that the counsel for the petitioners could not
appear when the case was called out and the case
stood dismissed for non-prosecution. As such, it
is prayed that the case be restored to its
original
In view of submissions, the restoration
application is allowed and Cr.Misc.No. 40688 of
2010 is restored to its original file.
AI ( Mandhata Singh, J.)