IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.9931 of 2011
Sri Krishna Kumar @ Krishna Raut .
Versus
The Union Of India & Ors .
-----------
2. 15.9.2011 Heard the parties.
Learned counsel for the petitioner submits that
sufficient explanation has been furnished in the application
filed for condolation of delay before the Central
Administrative Tribunal. However, no copy of the limitation
application is available on record. That should be made
available for our perusal on the next date.
As prayed, put up on 20th September, 2011. The
case shall retain its position in the list.
(Shiva Kirti Singh, J.)
(Shivaji Pandey, J.)
Mkc/