Patna High Court – Orders
Raghunath Singh vs The State Of Bihar &Amp; Ors on 17 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No. 299 of 2011
In
CWJC No. 16934 of 2007
With
I.A. No. 1322 of 2011
====================================================
Raghunath Singh .................................................... Appellant
Versus
The State of Bihar & Ors. ........................................ Respondents
===================================================
APPEARANCE
For the appellant: Mr. Anshu Dhar Sharma, Advocate
For the respondents:
Mr. S.D. Sanjay, AAG 12 and
Mr. Chandra Mohan Singh, Advocate.
===================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
And
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
2. 17.02.2011. Learned Advocates are not present, in view of the
strike call given by the Bar Council of Bihar.
Re. I.A. No. 1322 of 2011.
This application under Section 5 of the Limitation
Act is filed by the appellant for condonation of delay of 60
days occurred in filing the Letters Patent Appeal.
On the facts and in the circumstances of the case, the
delay is condoned.
Interlocutory Application stands disposed of.
( R.M. Doshit, CJ )
Dilip ( Jyoti Saran, J )