IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.1671 of 2010
STATE OF BIHAR & ORS
Versus
DR.UDAY SHANKAR PATHAK
-----------
I.A. No.9177 of 2010
5. 13.1.2011 Mr. Jasbir Singh Arora for the appellants, and Mr.
Anil Kumar Tiwary for the respondent, are present. Learned
counsel for the appellants presses this interlocutory
application, filed under the provisions of Section 5 of the
Limitation Act, seeking condonation of the delay in filing
the appeal. It appears to us that there has been delay of 94
days in lodging this memorandum of appeal. In the facts and
circumstances of the case, the delay in filing this appeal is
hereby condoned. I.A. No.9177 of 2010 is accordingly
disposed of.
As jointly prayed for by learned counsel for the
parties, put up “For Admission” on 14.1.2011 at the top of
the list with a view to its final disposal.
( S. K. Katriar,J. )
Vinay/ ( S. P. Singh, J.)