High Court Patna High Court - Orders

The State Of Bihar &Amp; Ors vs Raj Narayan Singh &Amp; Ors on 10 December, 2010

Patna High Court – Orders
The State Of Bihar &Amp; Ors vs Raj Narayan Singh &Amp; Ors on 10 December, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  LPA No.1952 of 2010
                             THE STATE OF BIHAR & ORS
                                           Versus
                             RAJ NARAYAN SINGH & ORS
                                         -----------

I.A. No. 10207 of 2010

2. 10.12.2010 Mr. Sanjeev Kumar, learned Assistant Counsel to

Additional Advocate General No.4 for the appellants is

present. Learned counsel for the appellants presses this

interlocutory application, filed under 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 15

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. 10207 of 2010 is accordingly

disposed of.

This appeal shall be heard. Admit. Issue notice to

respondent nos. 1 to 4 under ordinary course as well as per

registered post with A/D for which requisites/talbana etc.

must be filed within a period of one week, failing which this

appeal shall stand dismissed without further reference to the

Bench.



                                            ( S. K. Katriar,J. )


       Vinay/                                ( S. P. Singh, J.)