IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.220 of 2011
1. Dorik Das, son of Gena Das
2. Shanti Devi, wife of Dorik Das
3. Gena Das, son of Late Muni Das
(All residents of village-Mirzapur, P.S.-Tajpur, District-
Samastipur)
Versus
1. The State Of Bihar
2. Fool Jhariya Devi, wife of Dorik Das, resident of village-
Mirzapur, P.S.-Tajpur, District- Samastipur.
-----------
4. 25.07.2011 The petition at flag ‘B’ has been filed under
Section 5 of the Limitation Act to condone the delay in
filing this revision application.
It appears that the delay has not been properly
explained. However, in the interest of justice, the delay is
condoned at the cost of Rs.400/-.
The learned counsel for the petitioners submits
that they will pay the cost within two weeks to the opposite
party no.2.
The prayer is allowed.
This application will be heard.
Call for Lower Court Records.
Put up this case after receipt of the same.
During pendency of this revision application,
the petitioners abovenamed are directed to be released on
2
bail on furnishing bail bonds of Rs.7000/-each with two
sureties of the like amount each to the satisfaction of
learned S.D.J.M, Samastipur in complaint case no.953/92,
Trial No.619 of 2006.
V.K. Pandey ( Amaresh Kumar Lal, J.)