High Court Patna High Court - Orders

Bihar State Electricity … vs Reshma Devi on 29 October, 2010

Patna High Court – Orders
Bihar State Electricity … vs Reshma Devi on 29 October, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                          LETTERS PATENT APPEAL No. 1308 of 2010
                                            IN
                       CIVIL WRIT JURISDICTION CASE NO. 15986 of 2005
                                          WITH
                       INTERLOCOTURY APPLICATION NO. 7407 of 2010
                                           IN
                          LETTERS PATENT APPEAL No. 1308 of 2010

                   =========================================
                           BIHAR STATE ELECTRICITY BOARD & ORS
                                          Versus
                                       RESHMA DEVI
                 ============================================
                 APPEARANCE
                   For the Appellants       : Mr. Dharmeshwar Mishra, Advocate
                   Respondent               : Served

                 ===================================================

                 CORAM: HONOURABLE THE CHIEF JUSTICE
                                 And
                        HONOURABLE MR. JUSTICE JYOTI SARAN

                 ORAL ORDER

(Per: HONOURABLE THE CHIEF JUSTICE)

4 29/10/2010 I.A. No.7407 of 2010

Though served, respondent has not entered

appearance.

This application under section 5 of the

Limitation Act is filed by the appellant Bihar State

Electricity Board and others for condonation of delay of

142 days occurred in filing the Letters Patent Appeal.

On the facts and circumstances of the case, the

delay is condoned.

2

Interlocutory Application stands disposed of.

LPA. No.1308 of2010

Notify for admission.

( R. M. Doshit,CJ.)

(Jyoti Saran, J.)
Neyaz/