IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.1526 of 2009
AMARJEET KUMAR SINGH
Versus
THE STATE OF BIHAR & ORS
-----------
5. 18.01.2011 I. A. No. 7833 of 2009
Heard learned counsel for the parties.
Despite service of notice on respondent nos. 9
and 10, no one has appeared on their behalf.
For the reasons mentioned in this application,
the delay of 45 days in preferring the appeal is condoned.
I. A. No. 7833 of 2009 is, accordingly,
allowed.
L. P. A. No. 1526 of 2009
Admit.
Put up this case for final hearing after summer
vacation.
In the meantime, counter affidavit may be filed
by respondent nos. 9 and 10.
The appointment of respondent no. 11 will be
subject to the result of this appeal.
(T. Meena Kumari, J.)
Kanchan/rishi (Mihir Kumar Jha, J.)