IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29859 of 2011
Umakant Bharti Son of Krishna Prasad.
Versus
The State Of Bihar & Ors
-----------
2 16.09.2011 This application has been filed under Section 482 of
the Cr.P.C. for restoration of Criminal Revision No. 1089 of
2009 which was dismissed for default on 27.07.2011.
Heard the learned counsel for the petitioner as well as
learned counsel for the State.
The Criminal Revision No. 1089 of 2009 is restored
for the grounds stated in this petition.
This petition is allowed.
( Amaresh Kumar Lal, J.)
Md. Ibrarul