High Court Patna High Court - Orders

The State Of Bihar &Amp; Ors vs Md.Sohel Akwal on 25 August, 2010

Patna High Court – Orders
The State Of Bihar &Amp; Ors vs Md.Sohel Akwal on 25 August, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                            LETTERS PATENT APPEAL No.1042 of 2010
                                                IN
                         CIVIL WRIT JURISDICTION CASE No. 15025 of 2009
                                               WITH
                          INTERLOCUTORY APPLICATION No. 5673 of 2010
                                               WITH
                          INTERLOCUTORY APPLICATION No. 5674 of 2010
                                                IN
                            LETTERS PATENT APPEAL No.1042 of 2010
              ====================================================
                                   THE STATE OF BIHAR & ORS
                                                Versus
                                          MD.SOHEL AKWAL
              ====================================================
              Appearance :
              For the Appellants : Mr. M.K.Mishra, G.P.-21 with
                                   Mr. Kinkar Kumar, AC to GP-21
              For the Respondent: Mr. Raj Nandan Prasad, Advocate with
                                   Mr. Rakesh Kumar, Advocate
              ====================================================
              CORAM: HONOURABLE THE CHIEF JUSTICE
                       and
                       HONOURABLE MR. JUSTICE JYOTI SARAN

              ORAL ORDER

(Per: HONOURABLE THE CHIEF JUSTICE)

3. 25.8.2010. Interlocutory Application No. 5673 of 2010:-

This application under Section 5 of the
Limitation Act has been filed by the appellants for
condonation of delay of 94 days occurred in filing the
Letters Patent Appeal.

On the facts and in the circumstances of the
case, the delay in filing the Letters Patent Appeal is
condoned.

The Interlocutory Application stands
disposed of.

-2-

Letters Patent Appeal No. 1042 of 2010: –

Post for admission and final disposal on 22nd
September 2010.

(R.M. Doshit, CJ)

(Jyoti Saran, J)
Pawan/-