IN THE HIGH COURT OF JHARKHAND, RANCHI
Cr. Revision No. 1162 of 2010
HDFC Bank Ltd. .... .... .... Petitioner
Versus
1. Jitendra Kumar
2. State of Jharkhand .... .... .... Opposite Parties
CORAM: THE HON'BLE MR. JUSTICE D.K. SINHA
For the Petitioner : Mr. Satya Prakash Sinha, Advocate
For the State : Mr. R.C.P. Sah, A.P.P.
02/05.01.2011
I.A. No. 2837 of 2010
Instant interlocutory application has been filed under Section 5 of the
Limitation Act for condonation of 15/16 days’ delay in filing this criminal
revision.
Office has reported the delay of 16 days’ whereas in the petition it has
not been mentioned that delay. I find that fifteen days’ delay has been
mentioned in filing this criminal revision.
Learned counsel, Mr. Satya Prakash Sinha appearing on behalf of the
petitioner submitted that the delay of 16 days’ may be treated in considering
the instant criminal revision.
Having been satisfied with the grounds taken, delay is condoned.
Accordingly, I.A. No. 2837 of 2010 stands disposed of.
Cr. Revision No. 1162 of 2010
Learned counsel for the petitioner is permitted to file supplementary
petition and at the same time, petitioner is directed to bring the certified copy
of the petition on the basis of which prosecution of the accused was
withdrawn.
Put up this case in the next week.
(D.K. Sinha, J.)
Anit