IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No. 178 of 2011
In
CWJC No. 10384 of 2010
With
I.A. No. 806 of 2011
===================================================
Mohaniya Thana Matsyajivi Sahyog Samiti Ltd. ............ Appellant
Versus
The State of Bihar & Ors. ..................................... Respondents
===================================================
APPEARANCE
For the appellant: Mrs. M. Chatterjee and
Mr. Samir Kumar Sinha, Advocates.
For the respondents: Mr. R.K. Samarendra, S.C. 21.
===================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
And
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
2. 01.02.2011. In view of the strike call given by the Bar
Council of Bihar, learned Advocates for the parties are not
present.
Reg. I.A. No. 806 of 2011.
This application under Section 5 of the
Limitation Act is made by the appellant for condonation of
delay of 9 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 )
Dilip ( Jyoti Saran, J )