High Court Jharkhand High Court

Md.Lukman Khan @ Md.Lukman & Ors vs State Of Jharkhand on 5 January, 2011

Jharkhand High Court
Md.Lukman Khan @ Md.Lukman & Ors vs State Of Jharkhand on 5 January, 2011
                  IN THE HIGH COURT OF JHARKHAND, RANCHI
                           Cr. Revision No. 1155 of 2010

                     Md. Lukman Khan @ Md. Lukman & Others
                                                                ....    ....   ....    Petitioners
                                                                     Versus
                     The State of Jharkhand   ....                      ....   ....    Opposite Party
                                                             ­­­­­
                     CORAM: THE HON'BLE MR. JUSTICE D.K. SINHA
                                                              ­­­­­
                     For the Petitioners                        : Mr. Prabir Chatterjee, Advocate
                     For the State                              : Mr. R.C.P. Sah, A.P.P.
                                                            ­­­­­
02/05.01.2011

I.A. No. 2834 of 2010
Instant interlocutory application has been filed under Section 5 of the 
Limitation Act for condonation of  29 days’ delay in filing this criminal revision. 

Having been satisfied with the grounds taken, delay is condoned.
Accordingly, I.A. No. 2834 of 2010 stands disposed of.
Cr. Revision No. 1155 of 2010
Let this application be put up under the heading “For Admission” on 10 th 
January,   2011   and   this   revision   application   shall   be   disposed   of   at   the 
admission stage. 

                                                                (D.K. Sinha, J.)
Anit