High Court Patna High Court - Orders

Amarjeet Kumar Singh vs The State Of Bihar &Amp; Ors on 18 January, 2011

Patna High Court – Orders
Amarjeet Kumar Singh vs The State Of Bihar &Amp; Ors on 18 January, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                             LPA No.1526 of 2009
                          AMARJEET KUMAR SINGH
                                   Versus
                         THE STATE OF BIHAR & ORS
                                  -----------

5. 18.01.2011 I. A. No. 7833 of 2009

Heard learned counsel for the parties.

Despite service of notice on respondent nos. 9

and 10, no one has appeared on their behalf.

For the reasons mentioned in this application,

the delay of 45 days in preferring the appeal is condoned.

I. A. No. 7833 of 2009 is, accordingly,

allowed.

L. P. A. No. 1526 of 2009

Admit.

Put up this case for final hearing after summer

vacation.

In the meantime, counter affidavit may be filed

by respondent nos. 9 and 10.

The appointment of respondent no. 11 will be

subject to the result of this appeal.

(T. Meena Kumari, J.)

Kanchan/rishi (Mihir Kumar Jha, J.)