Patna High Court – Orders
Tapeshwar Singh &Amp; Anr vs The State Of Bihar &Amp; Ors on 26 August, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
LETTERS PATENT APPEAL No.1338 of 2010
IN
CWJC 5832/2010
WITH
I.A. NO. 7568 OF 2010
IN
LETTERS PATENT APPEAL No.1338 of 2010
=============================================
TAPESHWAR SINGH & ANR - Appellant(s)
Versus
THE STATE OF BIHAR & ORS- Respondent(s)
=============================================
Appearance :
For the Appellant : Mr. GYAN SHANKAR
For the Respondent: Mr. K.N. JHA, SC-18
=============================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
02. 26.08.2010 I.A. No. 7568 of 2010
This application under Section 5 of the Limitation
Act is filed by the appellants for condonation of delay of three
days occurred in filing the Letters Patent Appeal.
On the facts and in the circumstances of the case,
the delay is condoned.
Interim Application stands disposed of.
(R.M. Doshit, CJ.)
S.Sb/- (Jyoti Saran, J.)