Patna High Court – Orders
Damodar Singh vs The State Of Bihar &Amp; Ors on 2 December, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.1701 of 2010
DAMODAR SINGH
Versus
THE STATE OF BIHAR & ORS
-----------
I. A. No.2290 of 2010
02. 02.12.2010 Present application has been filed under section 5 of
the Limitation Act seeking condonation of delay in filing the
revision application. It is submitted that delay involved is less
than 20 days.
For the reasons disclosed in the application and
submissions made in support thereof, the same is allowed and
delay is condoned.
( Kishore K. Mandal )
hr