IN THE HIGH COURT OF JUDICATURE AT PATNA
SA No.376 of 2009
Sanjay Kumar Thakur & Ors.
Versus
Kaushal Kumar Thakur
-----------
8/- 29.06.2011 A supplementary affidavit has been filed on
behalf of the appellants, stating therein that the order
passed on 5.4.2011 by this Court has already been
complied with. In support of his contention, he has
annexed a treasury chalan which goes to suggest that an
amount to the tune of Rs. 5,460/- has already been
deposited on 1.6.2011.
I.A. No. 3469 of 2010
The present I.A. has been filed for condoning
the delay of 29 days in filing the appeal before this Court.
Heard learned counsel appearing on behalf of
the appellants and counsel appearing on behalf of the
sole respondent.
On the grounds mentioned in the limitation
petition, I deem it fit and proper that the limitation be
condoned.
In the result, the interlocutory application is
allowed.
The delay in filing the appeal is condoned.
Sanjeet/- (Ashwani Kumar Singh, J.)