High Court Patna High Court - Orders

Sonal Singh vs The State Of Bihar on 5 July, 2011

Patna High Court – Orders
Sonal Singh vs The State Of Bihar on 5 July, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                               CR. APP (DB) No.615 of 2011
       Sonal Singh, son of Madan Singh, Resident of Village-Mojahidpur, P.S.-Pandarak,
       District-Patna.
                                                                               .....Appellant.
                                           Versus
       The State Of Bihar                                                      .....Respondent.
       For the Appellant                  : Mr. Shailendra Kumar, Advocate.
       For the Respondent                 : APP.
                                          -----------

02/ 05.07.2011 Heard learned Counsel for the

appellant and learned Counsel for the State

on the I.A. No. 1420 of 2011 whereby the

appellant has prayed for condonation of

delay in preferring the appeal.

For the reasons mentioned in the

petition, the delay in filing of the appeal

is hereby condoned.

Thus, the I.A. No. 1420 of 2011 is

allowed.

(Shyam Kishore Sharma, J.)

kksinha/- (Rajendra Kumar Mishra, J.)