IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.916 of 2011
Md. Nesar @ Anjana & Anr.
Versus
The State Of Bihar
-----------
2. 01.08.2011 I.A. No.1628/11 at flag ‘A’ has been filed
under Section 5 of the Limitation Act for the condonation
of delay in filing this revision application.
Heard learned counsel for the petitioners and
learned A.P.P. for the State.
It is submitted that there is delay of two days
in filing this revision application.
It appears that sufficient ground has been
mentioned for the condonation of delay. The delay is
condoned.
I.A.No.1628/11 at flag ‘A’ stands disposed of.
V.K. Pandey ( Amaresh Kumar Lal, J.)