High Court Patna High Court - Orders

Smt.Karuna Kumari vs The State Of Bihar &Amp; Ors on 8 September, 2010

Patna High Court – Orders
Smt.Karuna Kumari vs The State Of Bihar &Amp; Ors on 8 September, 2010
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                              LETTERS PATENT APPEAL No.1409 of 2010
                                               IN
                         CIVIL WRIT JURISDICTION CASE No. 15976 of 2009
                                             WITH
                          INTERLOCUTORY APPLICATION No. 7916 of 2010
                                               IN
                              LETTERS PATENT APPEAL No.1409 of 2010

                 ====================================================
                 Smt. Karuna Kumari, Wife of Shri Niranjan Prasad Singh resident of
                 Village- Rampur Itwadih, P.O. Mangha Gainy, P.S. Sangrampur, District-
                 Munger.
                                              ....      ....    Respondent/Appellant
                                              Versus
                 1. The State of Bihar.
                 2. The Secretary, Social Welfare Department, Government of Bihar, Patna.
                 3. The District Collector, Munger, P.S. & District-Munger.
                 4. The Sub Divisional Officer, Tarapur, P.S. Tarapur, District-Munger.
                 5. The District Programme Officer, Collectoriate (District Programm
                     Section) Munger, P.S. and District Munger.
                 6. The Block Development Officer, Sangrampur, P.S. Sangrampur, District
                     Munger.
                 7. The Child Development Programme Officer, Sangrampur, P.S.
                     Sangrampur, District Munger.
                                              ....      ....    Respondents/Respondents
                 8. Kiran Kumari Wife of Shri Vakil Singh, resident of Village- Rampur
                     Itwadih, P.S. Magha Gainy, P.S. Sangrampur, District Munger.
                                              ....      ....    Petitioner/Respondent
                 ====================================================
                 Appearance :
                 For the Appellant : Mr. Mrityunjay Kumar, Advocate
                 For the Respondent: Mr. Abhitabh Kumar, G.P.-9
                 ====================================================
                 CORAM: HONOURABLE THE CHIEF JUSTICE
                           and
                           HONOURABLE MR. JUSTICE JYOTI SARAN

                 ORAL ORDER

(Per: HONOURABLE THE CHIEF JUSTICE)

2. 8.9.2010. Interlocutory Application No. 7916 of 2010:-

This application under Section 5 of the
Limitation Act has been filed by the appellant for
condonation of delay of 217 days occurred in filing the
-2-

Letters Patent Appeal.

On the facts and in the circumstances of the
case, the delay in filing the Letters Patent Appeal is
condoned.

The Interlocutory Application stands
disposed of.

Letters Patent Appeal No. 1409 of 2010: –

This appeal under Clause 10 of the Letters
Patent has been preferred by respondent no.4 against the
order dated 23rd December 2009 made by the learned
single Judge in C.W.J.C. No. 15976 of 2009.

The appeal is thoroughly misconceived and
hence dismissed in limine.

(R.M. Doshit, CJ)

(Jyoti Saran, J)
Pawan/-