High Court Patna High Court - Orders

Ramu Marandi vs The State Of Bihar on 1 October, 2010

Patna High Court – Orders
Ramu Marandi vs The State Of Bihar on 1 October, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                              CR. APP (DB) No.1168 of 2010
                                       RAMU MARANDI
                                             Versus
                                   THE STATE OF BIHAR
                                           -----------

2. 01.10.2010 I.A. NO. 2000 of 2010

This application has been filed on behalf of

sole appellant Ramu Marandi for condoning the delay

of five years of filing this appeal. In order to explain

the detail which has been stated that being a poor

person and remaining throughout in custody the

appellant was not in a position to file any appeal

before this Court. The co-convicts have already

preferred appeal against the impugned judgment of

conviction which is pending before this Court as

Criminal Appeal No 453 of 2005.

This application is allowed and the delay is

condoned.

B.Kr/Shahzad (Mridula Mishra, J)

( Dharnidhar Jha, J.)