IN THE HIGH COURT OF JUDICATURE AT PATNA
LETTERS PATENT APPEAL No.1617 of 2010
IN
CIVIL WRIT JURISDICTION CASE No. 1850 of 2010
WITH
INTERLOCUTORY APPLICATION No. 8953 of 2010
IN
LETTERS PATENT APPEAL No.1617 of 2010
====================================================
BASANTI DEVI @ BASANTI KUMARI
Versus
THE STATE OF BIHAR & ORS
====================================================
Appearance :
For the Appellant : Mr. Sudhir Kumar Upadhyay, Advocate
For the Respondent: Mr. Binay Kr. Pandey, A.C. to S.C.-7
====================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
2. 25.10.2010. Interlocutory Application No. 8953 of 2010:
This application under Section 5 of the
Limitation Act has been filed by the appellant for
condonation of delay of 10 days occurred in filing the
Letters Patent Appeal.
On the facts and in the circumstances of the
case, the delay in filing the Letters Patent Appeal is
condoned.
The Interlocutory Application stands disposed of.
(R.M. Doshit, CJ)
(Jyoti Saran, J)
Pawan/-