1998 INSC 0927 State (Cbi)/S.P.E v. P.V. Narasimha Rao & Ors (Supreme Court Of India) ON'BLE JUSTICE DR. A. S. ANAND (CJI) HON'BLE JUSTICE B. N. KIRPAL HON'BLE JUSTICE K. VENKATASWAMI HON'BLE JUSTICE S. P. BHARUCHA HON'BLE JUSTICE S. R. BABU Review Petitions Nos. 2210 to 2227 of 1998 In Crl. As. Nos. 1207-22 of 1997, 186 & 187 of 1998 | 16-12-1998 There is an inordinate delay of 179 days in filing these review petitions. The application seeking condonation of delay is vague, indefinite and contains no reasonable or satisfactory explanation. That the delay has occurred because of "paucity of staff", is hardly an explanation for seeking condonation of such an inordinate delay. The application seeking condonation of delay is; therefore, rejected. Consequently, the review petitions shall stand dismissed, as barred by time. 1 SpotLaw