High Court Patna High Court - Orders

Gaya Prasad Tripathi vs The State Of Bihar &Amp; Ors on 7 July, 2010

Patna High Court – Orders
Gaya Prasad Tripathi vs The State Of Bihar &Amp; Ors on 7 July, 2010
  IN THE HIGH COURT OF JUDICATURE AT PATNA

   LEETERS PATENT APPEAL NO. 1055 of 2010

                        In

   CIVIL WRIT JURISDICTION CASE No.17857 of 2009

                       With

   INTERLOCUTORY APPLICATION NO.5730 of 2010

                        In

   LETTERS PATENT APPEAL NO. 1055 of 2010

 =======================================

            GAYA PRASAD TRIPATHI
                    Versus
          THE STATE OF BIHAR & ORS
================================ Appearance
MR. VISHNU KUMAR SHARMA for the Appellant
Mr. AWANISH NANDAN SINHA for the Respondents
=================================
    CORAM: HONOURABLE THE CHIEF JUSTICE
                And
                HONOURABLE MR. JUSTICE S.K. KATRIAR
                   Date: 7/7/2010

 ORAL ORDER

(Per: HONOURABLE THE CHIEF JUSTICE)

I.A. No.5730 of 2010

This application under section 5 of the

Limitation Act is made by the appellant for condonation

of delay of 4 day occurred in filing the above Letters
2

Patent Appeal No.1055 of 2010.

Learned Advocate Mr. Awanish Nandan Sinha

appears for the respondent authorities. He has no

objection if delay is condoned.

On the facts and in the circumstances of the

case, the delay is condoned.

Application is allowed.

LPA. No.1055 of 2010

On the request of learned Advocate for the

appellant, post for admission hearing on 28th July 2010.

Learned Advocate for the appellant will file a

copy of the judgment of the learned Trial Court leading

to the appellant’s dismissal from service on 28th July

2010.

(Ms. R. M. Doshit,CJ.)

(S. K. Katriar, J.)
Neyaz/