2011 INSC 0761 SUPREME COURT OF INDIA State of Maharashtra Vs. R.B. Sharma C.A.No.3303 of 2008 (Dalveer Bhandari and Deepak Verma JJ.) 15.07.2011 ORDER Delay condoned in filing Restoration application. Appeal restored. I.A.Nos.4-5 are allowed accordingly. Law Information Center 1 SpotLaw