IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.590 of 2011
ASHOK KUMAR SINGH
Versus
THE STATE OF BIHAR & ORS
-----------
02/ 8th April 2011 Heard the parties in respect of limitation
petition contained in I.A. No. 2678 of 2011. The delay
of 43 days has been well explained. The limitation
petition is allowed.
As prayed on behalf of the State four weeks
time is granted to seek instruction and file counter
affidavit.
Put up after four weeks.
(Shiva Kirti Singh, J.)
(Prakash Chandra Verma, J.)
perwez