Patna High Court – Orders
Wakil Mandal vs The State Of Bihar on 25 January, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA CR. REV. No.113 of 2011 WAKIL MANDAL Versus THE STATE OF BIHAR -----------
02 25.01.2011 Re. I.A. No. 151 of 2011 Heard both sides.
Present interlocutory application has been filed
seeking condonation of delay in filing the revision application.
Learned counsel for the petitioner submits that the delay
involved in the present case is less than a week.
For the reasons disclosed in the application and the
submissions made in support thereof, the same is allowed. Delay
in filing the revision application is hereby condoned.
Sym ( Kishore K. Mandal, J.)