IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.735 of 2008
MAHESH RAM
Versus
THE STATE OF BIHAR
-----------
2 14.07.2008 The learned counsel for the appellant is permitted to make
correction in paragraph-1 of the I.A.1363 of 2008.
The said I.A. has been filed under Section-5 of the Indian
Limitation Act seeking condonation of delay of about 324 days in
preferring this appeal.
It has been submitted that since the appellant went into
custody and there was no male member in the family to take care of
his appeal, he was betrayed by his earlier pairvikar and later he came
to know that no appeal has been preferred on his behalf, and then he
has preferred this appeal with the help of his mother.
The prayer in I.A. is allowed and the delay is condoned.
( Shiva Kirti Singh, J )
( Abhijit Sinha, J)
NKS/-