IN THE HIGH COURT OF JUDICATURE AT PATNA
LETTERS PATENT APPEAL No. 1308 of 2010
IN
CIVIL WRIT JURISDICTION CASE NO. 15986 of 2005
WITH
INTERLOCOTURY APPLICATION NO. 7407 of 2010
IN
LETTERS PATENT APPEAL No. 1308 of 2010
=========================================
BIHAR STATE ELECTRICITY BOARD & ORS
Versus
RESHMA DEVI
============================================
APPEARANCE
For the Appellants : Mr. Dharmeshwar Mishra, Advocate
Respondent : Served
===================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
And
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
4 29/10/2010 I.A. No.7407 of 2010
Though served, respondent has not entered
appearance.
This application under section 5 of the
Limitation Act is filed by the appellant Bihar State
Electricity Board and others for condonation of delay of
142 days occurred in filing the Letters Patent Appeal.
On the facts and circumstances of the case, the
delay is condoned.
2
Interlocutory Application stands disposed of.
LPA. No.1308 of2010
Notify for admission.
( R. M. Doshit,CJ.)
(Jyoti Saran, J.)
Neyaz/