IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.1168 of 2010
RAMU MARANDI
Versus
THE STATE OF BIHAR
-----------
2. 01.10.2010 I.A. NO. 2000 of 2010
This application has been filed on behalf of
sole appellant Ramu Marandi for condoning the delay
of five years of filing this appeal. In order to explain
the detail which has been stated that being a poor
person and remaining throughout in custody the
appellant was not in a position to file any appeal
before this Court. The co-convicts have already
preferred appeal against the impugned judgment of
conviction which is pending before this Court as
Criminal Appeal No 453 of 2005.
This application is allowed and the delay is
condoned.
B.Kr/Shahzad (Mridula Mishra, J)
( Dharnidhar Jha, J.)