Patna High Court – Orders
Amit Rai vs The State Of Bihar & Anr. on 29 June, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.739 of 2011
Amit Rai
Versus
The State Of Bihar & Anr.
-----------
I. A. No. 1367 of 2011
02. 29.06.2011 Present application has been filed under section 5 of
the Limitation Act seeking condonation of delay in filing the
revision application. It is submitted that delay involved is less
than one month.
Heard.
For the reasons disclosed in the application (I.A. No.
1367 of 2011) and submissions made in support thereof, the
same is allowed and delay condoned.
( Kishore K. Mandal )
hr