IN THE HIGH COURT OF JUDICATURE AT PATNA
CRIMINAL REVISION No.804 of 2011
======================================================
Basanti Devi @ Basanti Kumari
…. …. Petitioner
Versus
The State Of Bihar & Ors
…. …. Opp. Parties
————–
2 12-07-2011 I.A. No. 1481 of 2011
Heard Mr. Gauri Shankar Prasad learned counsel for
the petitioner and Mr. H.K Pandey Learned A.P.P for the State.
The petition under Section 5 of the Limitation Act at
flag ‘A’ has been filed for the condonation of delay in filing the
Cr. Revision Application. No. 804 of 2011.
It is submitted that the petitioner is admittedly, minor
and she is in custody and there is no one to take proper care.
There is delay in filing this petition for about five months.
After hearing learned counsel for the petitioner and the
learned counsel for the State it appears that the sufficient
reason has been given for condoning the delay.
The delay in filing this revision application is condoned.
This petition at Flag ‘A’ is allowed.
Put up this case for admission.
(Amaresh Kumar Lal, J)
PRAKASH