IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.521 of 2011
Babu Lal Mahto And Anr.
Versus
The State Of Bihar
-----------
3/ 12.7.2011 The appeal is barred by a period of limitation of three
months.
The contention is that the appellants were labouring under
an impression that co-convict Saraswati Devi and Saroj Kumar
Mahto have also joined the present set of appellants when they filed
an appeal as Vakalatnama on their behalf had also been obtained
but, when they were released from custody, the appellants came to
know that no appeal on their behalf was filed and thereafter they
applied for certified copy of the judgment and time was consumed in
between the obtaining certified copy of the judgment and the filing
of the appeal.
Let the delay in filing the appeal be condoned.
Anil/ ( Dharnidhar Jha, J.)