IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.984 of 2009
THE STATE OF BIHAR & ANR
Versus
VIVEKANAND PRASAD & ORS
-----------
03/ 26-Oct-2010 Heard learned counsel for the petitioners.
L.P.A. No.130 of 2007 has stood dismissed
against respondent no.1 due to non compliance with
per-emptory order dated 09.02.2009 whereunder
requisites for notice by ordinary process as well as by
registered cover were required to be filed in respect of
respondent no.1.
Considering the explanation for non
compliance, the prayer for restoration is allowed and
L.P.A. No. 130 of 2007 is restored to its original file.
It has been submitted that requisites for
notice by both the process have already been filed on
06.03.2009. In that view of the matter, let notices now
be sent upon respondent no.1 without any delay.
( Shiva Kirti Singh, J.)
(Hemant Kumar Srivastava, J.)
perwez