IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.282 of 2010
YOGESH PRASAD SAH
Versus
UNION OF INDIA
-----------
3 24.06.2010 Heard the learned counsels for the parties on the
interlocutory application No. 3545 of 2010.
This is a Limitation Application u/S 5 of the
Limitation Act for condoning the delay of about 128 days.
According to the appellant, because of laches on
the part of the conducting lawyer in the court below in filing
the appeal and therefore, for the laches on the part of the
advocate, the clients should not suffer. On the otherhand,
the learned counsel for the respondent vehemently opposed
the prayer for condoning the delay.
After hearing the parties, I am satisfied that the
appellant was prevented by sufficient cause from not filing
the appeal within time.
Accordingly, the interlocutory application No.
3545 of 2010 is allowed. The delay in filing the appeal is
condoned.
AKV/ (Mungeshwar Sahoo,J.)