Patna High Court – Orders
Manik Chandra Mishra vs The State Of Bihar &Amp; Ors on 25 October, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
LETTERS PATENT APPEAL No.1624 of 2010
IN
CIVIL WRIT JURISDICTION CASE No. 2001 of 2002
WITH
INTERLOCUTORY APPLICATION No. 8956 of 2010
IN
LETTERS PATENT APPEAL No.1624 of 2010
====================================================
MANIK CHANDRA MISHRA
Versus
THE STATE OF BIHAR & ORS
====================================================
Appearance :
For the Appellant : Mr. Purushottam Kumar Jha, Advocate
For the Respondent: Mr. Arup Kr. Chongdar, A.C. to AAG-2
====================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
2. 25.10.2010. Interlocutory Application No. 8956 of 2010:
This application under Section 5 of the
Limitation Act has been filed by the appellant for
condonation of delay of 121 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.
Letters Patent Appeal No. 1624 of 2010:
Notify for admission on 27th October 2010.
(R.M. Doshit, CJ)
(Jyoti Saran, J)
Pawan/-