Patna High Court – Orders
Baidya Nath Rai vs The State Of Bihar &Amp; Ors on 9 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.248 of 2011
In
CWJC No. 17204 of 2007
With
I.A. No. 1049 of 2011
====================================================
Baidya Nath Rai ......... Appellant
Versus
The State Of Bihar & Ors ........ Respondents.
====================================================
APPEARANCE :
For the Appellant : Mr. Anshu Dhar Sharma, Advocate.
For the State : Mr. Saroj Kumar Sharma, AC to AAG-V.
For the Respondent Nos. 2 to 4: Mr. Chanra Mohan Singh,
Mr. Prakash Mahto and
Mr. Samir Kumar Sinha, Advocates.
====================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
And
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
2. 09.02.2011 Re. I.A. No. 1049 of 2011.
This application under Section 5 of the
Limitation Act is filed by the appellant for condonation of
the delay of 47 days occurred in filing the Letters Patent
Appeal.
On the facts and in the circumstances of the case,
the delay is condoned.
Interlocutory application stands disposed of.
( R.M. Doshit, CJ )
Sujit ( Jyoti Saran, J )