High Court Patna High Court - Orders

The State Of Bihar &Amp; Ors vs Ram Bahadur Singh &Amp; Ors on 27 September, 2010

Patna High Court – Orders
The State Of Bihar &Amp; Ors vs Ram Bahadur Singh &Amp; Ors on 27 September, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                           ---
                          LETTERS PATENT APPEAL NO. 917 of 2010
                                           IN
                      CIVIL WRIT JURISDICTION CASE NO. 9853 of 2008
                                         WITH
                      INTERLOCUTORY APPLICATION NO.5051 of 2010
                                         WITH
                      INTERLOCUTORY APPLICATION NO.5052 of 2010
                                           IN
                         LETTERS PATENT APPEAL NO.917 of 2010
                ===================================================
                               THE STATE OF BIHAR & ORS
                                         Versus
                              RAM BAHADUR SINGH & ORS
                 ==================================================
                APPEARANCE

                     For the Appellants : Mr. Lalit Kishore, AAG III
                     For the Respondents : Mr. Yogendra Mishra, Advocate
                                           Mr. Raghunath Kumar, Advocate
                  =================================================

                   CORAM: HONOURABLE THE CHIEF JUSTICE
                               And
                       HONOURABLE MR. JUSTICE JYOTI SARAN

                                      ORAL ORDER

(Per: HONOURABLE THE CHIEF JUSTICE)

4 27/9/2010 I.A.No.5051 of 2010
This application under section 5 of the
Limitation Act is made by the appellants – State of Bihar
and others for condonation of delay of 235 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.
LPA. No.917 of 2010
Admit to be heard with LPA. Nos. 876 & 877
2

of 2010.

I.A. No.5052 of 2010
This application has been made by the
appellants for interim relief pending the Appeal.

On the facts and in the circumstances of the
case, stay pending the Appeal is refused on condition
that the respondents – land owners will maintain status
quo as to the possession and user of the land in
question. The respondents shall not create any third
party right in the land in question in any manner.

Interlocutory Application stands disposed of.

( R. M. Doshit,CJ.)

(Jyoti Saran, J.)
Neyaz/