IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.34698 of 2011
=============================================
Surendra Ram & Ors.
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
=============================================
2 14-10-2011 This application is filed for restoration of Cr. Misc.
No. 42833 of 2008 which was dismissed for default on
27.07.2011.
Submission of learned counsel for the petitioners is
that advocate’s clerk could not mark the cause list properly which
resulted into dismissal of the case.
Taking the same into consideration, restoration
application is allowed and Cr. Misc. No. 42833 of 2008 is
restored to its original file.
(Mandhata Singh, J)
Shailendra Bhushan
Prasad/-