IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No. 180 of 2011
In
CWJC No. 17222 of 2007
With
I.A. No. 810 of 2011
===================================================
Ram Lal Baitha ................................ Appellant
Versus
The State of Bihar & Ors. ................ Respondents.
===================================================
APPEARANCE
For the appellant: Mr. Anshu Dhar Sharma, Advocate.
For the State: Mr. Prabhat Kumar, A.C. to GA 2.
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. 810 of 2011.
This application under Section 5 of the
Limitation Act is filed by the appellant for condonation of
delay of 53 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