High Court Patna High Court - Orders

Yogendra Raut vs The State Of Bihar &Amp; Ors on 11 February, 2011

Patna High Court – Orders
Yogendra Raut vs The State Of Bihar &Amp; Ors on 11 February, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                         LPA No. 181 of 2011
                                                 In
                                      CWJC No. 16825 of 2007
                                               With
                                         I.A. No. 808 of 2011
                   ===================================================
                           Yogendra Raut .................................. Appellant
                                                Versus
                           The State of Bihar & Ors. ................ Respondents.
                   ===================================================
                   APPEARANCE
                      For the appellant: Mr. Anshu Dhar Sharma, Advocate.
                      For the State:         Mr. J.P. Karn, AAG 4.
                       For the R.A.U.:  Mr. Chandra Mohan Singh, Advocate.
                   ===================================================
                   CORAM: HONOURABLE THE CHIEF JUSTICE
                                         And
                               HONOURABLE MR. JUSTICE JYOTI SARAN

                   ORAL ORDER

(Per: HONOURABLE THE CHIEF JUSTICE)

3. 11.02.2011. Re. I.A. No. 808 of 2011.

This application under Section 5 of the
Limitation Act is filed by the appellant for condonation of
delay of 46 days occurred in filing the Letters Patent
Appeal.

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

Interlocutory Application stands disposed of.

( R.M. Doshit, CJ )

( Jyoti Saran, J )
Dilip