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