High Court Patna High Court - Orders

Arun Kumar Thakur vs The State Of Bihar & Ors on 5 September, 2011

Patna High Court – Orders
Arun Kumar Thakur vs The State Of Bihar & Ors on 5 September, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Criminal Revision No.783 of 2011
                                     Arun Kumar Thakur
                                             Versus
                                The State Of Bihar & Ors
                                ----------------------------------

4 05.09.2011 I.A. No. 14521 of 2011 at flag ‘A’ has been filed

under section 5 of the Limitation Act for condoning the delay in

filing this criminal revision application.

It is submitted that petitioner resides in the district of

Darbhanga and the case was pending before the Sessions

Division Saharsa and therefore, he could not know the result of

the case although he instructed his lawyer to watch the case but

he could not inform.

Learned counsel for the State submits that the delay in

filing the criminal revision is about three years and six months.

The delay has not been properly explained.

It appears that the delay has not been properly

explained by the petitioner. In the interest of justice the delay in

filing the revision application is condoned subject to payment of

Rs. 2000/- (two thousand) in favour of the Patna High Court Legal

Services Committee within a period of three weeks and to file a

receipt thereof.

This application will be heard.

Admit.

Call for the lower court record of Cri. Appeal No. 03

of 2003 from the court of Additional Sessions Judge, , F.T.C. 3rd ,

Saharsa along with the trial court record. The prayer for bail of

the petitioner shall be considered after receipt of the L.C.R.
2

Let the order be communicated through fax at the cost

of the petitioner.

(Amaresh Kumar Lal, J)

M.Rahman