IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.2320 of 2007
UMA SHANKAR PRASAD & ORS
Versus
STATE OF BIHAR & ORS
5 04.07.2008
IA no. 425 of 2008
Despite notice no one appears on behalf of the
respondents to contest the application for condonation of
delay and for restoration of appeal. Considering the
averments made in both the applications and finding the
reasons furnished thereby are sufficient for delay in filing the
restoration application and the reason for not being present
when the appeal was dismissed, we allow both the
applications.
Let the appeal be restored to its original file.
(Barin Ghosh, J.)
(J.N. Singh, J.)
AAhmad/