IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No. 1730 of 2010
In
CWJC No. 12575 of 2004
With
I.A. No. 9411 of 2010
===================================================
Pramod Kumar Nirala
Versus
The State of Bihar & ors.
===================================================
APPEARANCE
For the appellant: Mr. Rajendra Prasad Singh, Sr. Advocate.
===================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
And
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
3. 15.11.2010. Re. I.A. No. 9411 of 2010.
This application under Section 5 of the
Limitation Act is filed by the appellant for condonation of
delay of 26 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.
Re. LPA No. 1730 of 2010.
Notify for admission.
( R.M. Doshit, CJ )
( Jyoti Saran, J )
Dilip