High Court Jharkhand High Court

Sneh Rashmi vs Manish Upadhyay & Anr on 27 April, 2011

Jharkhand High Court
Sneh Rashmi vs Manish Upadhyay & Anr on 27 April, 2011
 IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                F.A. No.211 of 2008
                        Sneh Rashmi                         ...... Appellant
                                   Versus
                        Manish Upadhyay and another         ..... Respondents




                 CORAM:                 THE HON'BLE MR.JUSTICE PRAKASH TATIA
                                        THE HON'BLE MR.JUSTICE D.N.UPADHYAY

                                                ------
                   For the Appellant   : Mr.K.K.Ambastha
                   For the Respondents : Mr.Amit Kumar Das



                                        ....

         I.A. No. 3688 of 2008

 6/ 27.4.2011

The aforesaid interlocutory application has been filed for condoning
the delay of 196 days in filing the appeal.

In view of the reasons stated in the application for condoantion of
delay, the delay in filing the appeal is condoned.

I.A. No.3688 of 2008 stands disposed of.
The Office is directed to list the appeal for Admission.

( Prakash Tatia, J.)

( D.N. Upadhyay, J.)

G.Jha/