IN THE HIGH COURT OF JHARKHAND AT RANCHI
F.A. No. 50 of 2008
CMD, Darbhanga House, Ranchi ( C.C.Ltd)... ....Appellant
Vs.
Mohan Mahto and others .... ....Respondents
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR
For the Appellant: Mr. A.K. Das
For the Respondents : Mr. A.K. Sahani
Re: I.A. No. 329 of 2008
6/29.07.2011
: Though, office has pointed out that there is delay of 135
days but learned counsel for the appellant submits that there is delay
of only 65 days. However, from perusal of condonation petition, I find
that even the delay of 65 days has not been satisfactorily explained by
the appellant.
Under the said circumstance, I am not inclined to
condone the delay.
Accordingly, I.A. No. 329 of 2008 is rejected,
consequently, the present First Appeal is also dismissed.
( Prashant Kumar,J.)
Sharda/-