IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.2635 of 2011
Akhauri Sunil Kumar @ Sunil Kumar Akhauri & Ors
Versus
Anil Kumar Agrawal
-----------
03 21.09.2011 I.A. No. 5916 of 2011 has been filed by the petitioner for
condoning the delay in filing of the M.J.C. case.
Considering the averments made by the learned counsel
for the petitioners and the statements made in the interlocutory
application, it appears that genuine reasons have been shown which
prevented the petitioner from filing the M.J.C. case earlier.
Accordingly, the aforesaid interlocutory application is
allowed and delay in filing of the M.J.C. case is condoned.
Put up this case under the heading ‘for Admission’ on
Wednesday next (28.09.2011).
(S.N. Hussain, J.)
Safik