High Court Patna High Court - Orders

The Bihar State Social Welfare vs Sushila Kumari & Ors on 9 August, 2011

Patna High Court – Orders
The Bihar State Social Welfare vs Sushila Kumari & Ors on 9 August, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Letters Patent Appeal No.902 of 2011
                                                    In
                              Civil Writ Jurisdiction Case No. 9010 of 2003
                                                   With
                               Interlocutory Application No. 3995 of 2011
                                                   With
                               Interlocutory Application No. 3996 of 2011
                                                    In
                                  Letters Patent Appeal No. 902 of 2011
                 ======================================================
                 The Bihar State Social Welfare Advisory Board, Patna & Anr.
                                                                      .... .... Appellant/s
                                                 Versus
                 Sushila Kumari & Ors.
                                                                     .... .... Respondent/s
                 ======================================================
                 Appearance :
                 For the Appellant/s     : Mr. Sanjay Kumar, Advocate.

                 For the Respondents     :
                                      Mr. N. Nandan, GP 20 &
                                      Mr. Suraj Narain Yadav, Advocate.
                 ======================================================
                 CORAM: HONOURABLE THE CHIEF JUSTICE
                        and
                        HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA

                 ORAL ORDER

(Per: HONOURABLE THE CHIEF JUSTICE)

3 09-08-2011 Re. I.A. No. 3995 of 2011.

This application under Section 5 of the Limitation Act

is filed by the appellants for condonation of delay of one day

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.
Patna High Court LPA No.902 of 2011 (3) dt.09-08-2011

2

Re. L.P.A No. 902 of 2011 & I.A. No.3996 of 2011.

Notify for admission on 10th August 2011.

(R.M. Doshit, CJ)

(Birendra Prasad Verma, J)

Prakash