High Court Patna High Court - Orders

The Bihar Staff Selection … vs Sanjay Kumar & Ors on 25 August, 2011

Patna High Court – Orders
The Bihar Staff Selection … vs Sanjay Kumar & Ors on 25 August, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Letters Patent Appeal No.1088 of 2011
                                                     In
                              Civil Writ Jurisdiction Case No. 10502 of 2010
                                                   With
                                 Interlocutory Application No. 5051 of 2011
                                                     In
                                   Letters Patent Appeal No.1088 of 2011
                 ======================================================
                 The Bihar Staff Selection Commission, Patna & Anr .... ....   Appellants
                                                  Versus
                 Sanjay Kumar & Ors                                  .... .... Respondents
                 ======================================================
                 Appearance :
                 For the Appellants   :   Mr. Lalit Kishore, AAG-1
                                          Mr. Satyam Shivam Sundaram, A.C.to AAG-1
                                          Mr. Vipin Kumar, Advocate
                 For the Respondent No.1:Mr. Subodh Kumar Jha, Advocate
                 For the Respondent State: Mr. S.D.Sanjay, AAG-12
                 ======================================================
                 CORAM: HONOURABLE THE CHIEF JUSTICE
                           and
                           HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA
                 ORAL ORDER

(Per: HONOURABLE THE CHIEF JUSTICE)

4. 25-08-2011 Interlocutory Application No. 5051 of 2011: –

This application under Section 5 of the Limitation
Act is filed by the appellant Bihar Staff Selection Commission for
condonation of delay of 250 days occurred in filing the Letters
Patent Appeal.

On the facts and in the circumstances of the case, the
delay is condoned.

2 Patna High Court LPA No.1088 of 2011 (4) dt.25-08-2011

2/2

Interlocutory Application stands disposed of.
Letters Patent Appeal No. 1088 of 2011:-

Admit.

(R.M. Doshit, CJ)

(Birendra Prasad Verma, J)
Pawan/-