IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr.Revision No.501 of 2011
-----
1. Om Prakash Saw
2. Sudama Sah @ Sudama
3. Krishna Mohanty
4. Suku Ram Mahto @ Sukhram .Petitioners
. Versus
The State of Jharkhand ..., Opp.party
------
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR
------
For the Petitioner : Mr. R.C.P.Sah
For the State : A.P.P.
------
I.A.No. 1309/2011
05/19.10.2011
. It appears that there is delay of 1581 days in filing
of this revision application. The only explanation given by
the petitioners that they were in wrong impression that they
have been acquitted by the Appellate Court, because they
were on bail and for that reason they could not file revision in
time. The above explanation does not inspire confidence for
condoning the delay.
Under the said circumstance, I am not inclined to
condone the delay. Accordingly, the interlocutory application
being I.A. No. 1309/2011 filed for condoning the delay is
hereby rejected. Consequently, the revision application is
also rejected.
( Prashant Kumar,J.)
Raman/Cp3.