IN THE HIGH COURT OF JUDICATURE AT PATNA
---
LETTERS PATENT APPEAL NO. 1536 of 2010
IN
CIVIL WRIT JURISDICTION CASE NO. 286 of 2010
WITH
INTERLOCUTORY APPLICATION NO.8653 of 2010
IN
LETTERS PATENT APPEAL NO.1536 of 2010
===================================================
INDRA NARAYAN YADAV
Versus
THE STATE OF BIHAR & ORS
==================================================
APPEARANCE
For the Appellant : Mr. Madhu Paswan, Advocate
For the Respondents : Mr. K. Ravish, Advocate
==================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
And
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
2 29/9/2010 IA. No.8653 of 2010
This application under section 5 of the
Limitation Act is made by the appellant for condonation
of delay of 1 day occurred in filing the Letters Patent
Appeal.
O the facts and in the circumstances of the
case, the delay is condoned.
Interlocutory Application stands disposed of.
LPA. No.1536 of 2010
Notify for admission.
( R. M. Doshit,CJ.)
( Jyoti Saran, J.)
Neyaz/