High Court Patna High Court - Orders

Ranjeet Kumar @ Ranjeet Kumar … vs The State Of Bihar on 18 April, 2011

Patna High Court – Orders
Ranjeet Kumar @ Ranjeet Kumar … vs The State Of Bihar on 18 April, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CR. APP (SJ) No.436 of 2011
                   RANJEET KUMAR @ RANJEET KUMAR SAHNI
                                         Versus
                               THE STATE OF BIHAR
                                       -----------
2.   18.4.2011                 I.A.No. 936 of 2011

                               The    appeal     is   barred   by   limitation.   This

interlocutory application has been filed for waiving the period

which has intervened in between the date of judgment and the

filing of the present appeal.

After having heard learned counsel for the

appellant and considering the grounds made out in the

interlocutory application, the period of limitation is hereby

condoned.

This interlocutory application stands allowed.

        Kanth                                           ( Dharnidhar Jha, J.)