IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.3688 of 2009
UPENDRA RAI
Versus
MURGENDRA RAI & ANR.
-----------
03/ 01.09.2010 This petition has been filed for restoration of C.R.
No.43 of 2008 which was dismissed for default on 29.10.2009
by this court due to non-appearance of learned counsel for the
petitioner when the case was called out for hearing in
admission matter.
Considering the averments made by learned counsel
for the petitioner as well as the statements made in the petition,
it appears that genuine reasons have been shown which
prevented learned counsel for the petitioner from appearing on
the said date. Accordingly, this petition is allowed and C.R.
No.43 of 2008 is restored to its original file and number.
Harish (S.N. Hussain, J.)