IN THE HIGH COURT OF JUDICATURE AT PATNA
CRIMINAL REVISION No.800 of 2011
======================================================
Md. Seraj Alam @ Tinku
…. …. Petitioner
Versus
The State Of Bihar & Anr.
…. …. Opposite parties
======================================================
2 12-07-2011 The petition at flag ‘A’ under Section 5 of the Limitation
Act has been filed for condonation of delay in filing this revision
application.
Issue notice to opposite party no.2 under ordinary process
as well as registered cover with A/D for which requisites etc. must
be filed within a week.
(Amaresh Kumar Lal, J)
VISHWAMBHAR
KUMAR PANDEY/-