High Court Patna High Court - Orders

Basudeo Singh vs The State Of Bihar &Amp; Ors on 20 July, 2010

Patna High Court – Orders
Basudeo Singh vs The State Of Bihar &Amp; Ors on 20 July, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                            LETTERS PATENT APPEAL No.109 of 2010
                                             IN
                        CIVIL WRIT JURISDICTION CASE NO. 14755 of 2005
                                           WITH
                         INTERLOCUTORY APPLICATION NO. 490 of 2010
                                             IN
                            LETTERS PATENT APPEAL No.109 of 2010
                  ===========================================

                                    BASUDEO SINGH
                                        Versus
                               THE STATE OF BIHAR & ORS
                  ===========================================
                    Appearance :
                    For the Appellant : Mr. Rajesh Kumar Singh, Advocate
                                        Mr. Vivekanand Singh, Advocate
                    For the State     : Mr. Ritesh Kumar, A.C. to AAG-I
                  ==================================================

                    CORAM :HONOURABLE THE CHIEF JUSTICE
                           and
                           HONOURABLE MR. JUSTICE S.K. KATRIAR

                    ORAL ORDER

(Per : HONOURABLE THE CHIEF JUSTICE)

5. 20.7.2010. Re. Interlocutory Application No. 490 of 2010

This application under Section 5 of the

Limitation Act has been filed by the appellant for

condonation of delay of 12 days occurred in filing the

aforesaid Letters Patent Appeal.

Learned Advocate Mr. Ritesh Kumar appears

for the respondent authorities. He has no objection if the

delay is condoned.

The respondent nos. 5 to 9 though served have
-2-

not entered appearance.

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.

Re. Letters Patent Appeal No. 109 of 2010

Learned Advocate Mr. Rajesh Kumar Singh

appears for the appellant. He states that the impugned order

is under challenge in Letters Patent Appeal No. 1036 of

2007 pending before this Court.

Admit.

To be heard with Letters Patent Appeal No.

1036 of 2007.

Learned Advocate Mr. Ritesh Kumar appears

and waives notice on behalf of respondent nos. 1 to 4.

(R.M. Doshit, CJ)

(S. K. Katriar, J)
Pawan/-