IN THE HIGH COURT OF JHARKHAND, RANCHI
Cr. Revision No. 1155 of 2010
Md. Lukman Khan @ Md. Lukman & Others
.... .... .... Petitioners
Versus
The State of Jharkhand .... .... .... Opposite Party
CORAM: THE HON'BLE MR. JUSTICE D.K. SINHA
For the Petitioners : Mr. Prabir Chatterjee, Advocate
For the State : Mr. R.C.P. Sah, A.P.P.
02/05.01.2011
I.A. No. 2834 of 2010
Instant interlocutory application has been filed under Section 5 of the
Limitation Act for condonation of 29 days’ delay in filing this criminal revision.
Having been satisfied with the grounds taken, delay is condoned.
Accordingly, I.A. No. 2834 of 2010 stands disposed of.
Cr. Revision No. 1155 of 2010
Let this application be put up under the heading “For Admission” on 10 th
January, 2011 and this revision application shall be disposed of at the
admission stage.
(D.K. Sinha, J.)
Anit