IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No. 188 of 2011
In
CWJC No. 5294 of 2006
With
I.A. No. 821 of 2011
===================================================
Santosh Kumar. .................... Appellant
Versus
The State of Bihar & Ors. ......Respondents
===================================================
APPEARANCE
For the appellant: Mr. Pranav Kumar and
Mr. Nirmala Kumari, Advocates.
For the respondents: Mr. V.M.K. Sinha, AAG 13.
===================================================
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. 821 of 2011.
This application under Section 5 of the
Limitation Act is made by the appellant for condonation of
delay of 36 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 )