Patna High Court – Orders
Sudhir Kumar Yadav vs The State Of Bihar &Amp; Ors on 21 June, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.931 of 2010
SUDHIR KUMAR YADAV
Versus
THE STATE OF BIHAR & ORS
-----------
2. 21.6.2010. Heard learned counsel for the parties in respect of
I.A. No. 5225 of 2010 filed under Section 5 of the
Limitation Act.
For the reasons mentioned in the said interlocutory
application the delay of 3 days in preferring the appeal is
condoned.
The interlocutory application stands allowed.
(R.M. Doshit, CJ)
(Shiva Kirti Singh, J)
Pawan/-