IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.1282 of 2010
JAWAHAR LAL GUPTA
Versus
STATE OF BIHAR
-----------
2 30.08.2010 I.A. no. 1737 of 2010
Heard both sides.
Present is an application filed under Section 5 of the
Limitation Act seeking condonation of delay in filing the present
revision application.
It appears that the limitation expired on 3.12.2009
whereas the present application was lodged in this Court with
defect on 15.6.2010. It is also submitted that the petitioner is 70
years old and was suffering from ailment and was under
treatment.
For the reasons disclosed in the application and the
submissions made in support thereof, the application is allowed.
Delay is condoned.
( Kishore K. Mandal, J. )
pkj