High Court Patna High Court - Orders

Nand Kishore Choudhary vs The State Of Bihar &Amp; Ors on 26 November, 2010

Patna High Court – Orders
Nand Kishore Choudhary vs The State Of Bihar &Amp; Ors on 26 November, 2010
                            IN THE HIGH COURT OF JUDICATURE AT PATNA
                                LETTER PATENT APPEAL No. 1834 of 2010
                                                 IN
                             CIVIL WRIT JURISDICTION CASE NO.216 of 2010
                                               WITH
                            INTERLOCUTORY APPLICATION NO.9734 of 2010
                                                 IN
                                LETTER PATENT APPEAL No. 1834 of 2010
                      ===================================================
                                    NAND KISHORE CHOUDHARY
                                               Versus
                                     THE STATE OF BIHAR & ORS
                      ===================================================
                      APPEARANCE:

                                For the appellant : Mr. Kumar Kaushik, Advocate
                                For the respondents : Dr. Md. Raisul Haque, GP V


                      CORAM: HONOURABLE THE CHIEF JUSTICE
                                      And
                            HONOURABLE MR. JUSTICE JYOTI SARAN

                      ORAL ORDER

(Per: HONOURABLE THE CHIEF JUSTICE)

2 26/11/2010 IA. No.9734 of 2010

This application under section 5 of the
Limitation Act is filed by the appellant for condonation
of delay of 48 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.)

(Jyoti Saran, J.)
Neyaz/