Jharkhand High Court
Tirath Prasad vs State Of Jharkhand on 3 August, 2011
IN THE HIGH COURT OF JHARKHAND RANCHI
Cr. M.P. No. 1383 of 2007
Tirath Prasad ... ... ... Petitioner
Versus
The State of Jharkhand Opp. Party
CORAM: THE HON'BLE MR. JUSTICE PRASHANT KUMAR
............
For the Petitioner : Mr. Sanjay Kumar
For the Opp. Party : Mr. Banani Verma (A.P.P.)
ORDER
4/03.08.2011
This application has been filed against the order dated
9.11.2006 passed by learned Sessions Judge, Bokaro in Cr. Revision
No. 116 of 2006 whereby revision of petitioner dismissed.
From perusal of impugned order it appears that learned
court below had dismissed the revision application because no
sufficient cause had been shown for condonation of delay in filing of
revision application. I find no illegality in the said order. Accordingly,
there is no merit in this application. Same is dismissed.
(Prashant Kumar, J.)
Binit