IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.544 of 2009
THE STATE OF BIHAR & ORS
Versus
SHRI DIGVIJAY SHARMA
-----------
6. 25-08-2010 I.A. NO. 7084 of 2010 has been filed on behalf of the
petitioners for condoning the delay in the filing of the M.J.C.
case. Considering the averments made by the learned counsel
for the petitioners and the statements made in the interlocutory
application, it appears that genuine reasons have been shown
which prevented the petitioners from filing the M.J.C. case.
Accordingly, this interlocutory application is allowed
and the delay in the filing of the M.J.C. is condoned.
Put up the M.J.C. case under the heading for admission
on Wednesday next i.e. on 01-09-2010.
Sujit (S.N.Hussain,J.)