Patna High Court – Orders
Yaquinuddin Ansari vs State Of Bihar on 2 December, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA CR. REV. No.1684 of 2010 YAQUINUDDIN ANSARI Versus STATE OF BIHAR -----------
I. A. No.2266 of 2010
02. 02.12.2010 Present application has been filed under section 5 of
the Limitation Act seeking condonation of delay in filing the
revision application. It is submitted that delay involved is less
than 16 days.
For the reasons disclosed in the application and
submissions made in support thereof, the same is allowed and
delay is condoned.
( Kishore K. Mandal )
hr