IN THE HIGH COURT OF JUDICATURE AT PATNA
First Appeal No.82 of 2004
State Of Bihar
Versus
Lalan Kishore Prasad
----------------------------------
5. 06.09.2011 Heard the learned JC to SC – 16 on the
interlocutory application No. 1778 of 2004.
This is a limitation application. Earlier notices
were issued but in spite of service of notice nobody
appeared on behalf of the respondent to oppose the
prayer for condoning the delay. From the explanation
given in the limitation application, I find that the
appellant has shown sufficient cause for not filing the
appeal within prescribed period. Therefore, I am
satisfied that the appellant was prevented by sufficient
cause from not filing the appeal within time.
Accordingly, the interlocutory application No.
1778 of 2004 is allowed and the delay in filing the
appeal is condoned.
S.S. (Mungeshwar Sahoo,J.)