IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.54 of 2011
TEJU RAMANI @ TEJU RABANI
Versus
THE STATE OF BIHAR
-----------
02/ 19.01.2011 I.A. No. 108 of 2011
This application has been filed by the appellant for
condoning the delay of three months in filing the appeal.
The reason for delay has been mentioned in para 4, 5 and 6
of the interlocutory application in which sufficient cause has
been shown for delayed filing of the appeal.
Considering the reason shown, this application is
allowed. Delay is condoned.
(Mridula Mishra, J.)
(Dharnidhar Jha, J.)
DKS/