High Court Patna High Court - Orders

Ganpat Mahto vs The State Of Bihar &Amp; Ors on 27 January, 2011

Patna High Court – Orders
Ganpat Mahto vs The State Of Bihar &Amp; Ors on 27 January, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  LPA No.144 of 2011
                                   GANPAT MAHTO
                                         Versus
                             THE STATE OF BIHAR & ORS
                                       -----------

2 27.01.2011 Heard the parties in respect of I.A. No. 647 of

2011 filed under section 5 of the Limitation Act.

For the reasons mentioned in the aforesaid

Interlocutory Application, the delay of 45 days in preferring

this Letters Patent Appeal is condoned.

Interlocutory Application 647 of 2011 stands

allowed.

(Shiva Kirti Singh, J.)

(Dr. Ravi Ranjan, J.)
SC