IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.1273 of 2010
SURENDRA SINGH
Versus
THE STATE OF BIHAR & ANR
-----------
02 27.08.2010 Ref. I.A.No. 1722 of 2010
This application has been filed under Section 5 of the
Limitation Act seeking condonation of delay.
It is contended that initially the quashing application
was filed only 06 days beyond the period of limitation. Subsequently
it was converted into criminal revision.
For the reasons disclosed in the interlocutory application
and the submissions advanced in support thereof, the interlocutory
application is allowed.
Delay in filing the criminal revision application is
hereby condoned.
Sym ( Kishore K. Mandal, J.)