IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.146 of 2011
SUBODH KUMAR
Versus
THE STATE OF BIHAR & ORS
-----------
2 27.01.2011 Heard the parties in respect of I.A. No. 643 of
2011 filed under section 5 of the Limitation Act.
There is no opposition to the said limitation
petition.
For the reasons mentioned in the aforesaid
Interlocutory Application, the delay of 132 days in
preferring this Letters Patent Appeal is condoned.
Interlocutory Application 643 of 2011 stands
allowed.
(Shiva Kirti Singh, J.)
(Dr. Ravi Ranjan, J.)
SC