Patna High Court – Orders
Ajay Kumar Sharma vs The State Of Bihar &Amp; Anr on 3 November, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.1577 of 2010
AJAY KUMAR SHARMA
Versus
THE STATE OF BIHAR & ANR
-----------
02 03.11.2010 I.A.No. 2140 of 2010
Heard both sides.
Present is an application filed under Section 5 of the
Limitation Act seeking condonation of delay in filing the present
Cr. Rev. application beyond the period of limitation.
It is contended that delay involved is close to one
month. Learned counsel submits that the order impugned was
passed ex parte.
For the reasons disclosed in the interlocutory
application and the submission made in support thereof, the
same is allowed. Delay in filing the Cr. Rev. application is
hereby condoned.
Sym ( Kishore K. Mandal, J.)