Patna High Court – Orders
Chandeshwar Sahni vs The State Of Bihar &Amp; Ors on 11 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No. 172 of 2011
In
CWJC No. 1218 of 2008
With
I.A. No. 771 of 2011
===================================================
Chandeshwar Sahni ........................ Appellant
Versus
The State of Bihar & Ors. ............. Respondents.
===================================================
APPEARANCE
For the appellant: Mr. Anshu Dhar Sharma, Advocate.
For the Respondent no.4: Mr. Chandra Mohan Singh, Advocate.
===================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
And
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
3. 11.02.2011. Re. I.A. No. 771 of 2011.
This application under Section 5 of the
Limitation Act is filed by the appellant for condonation of
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 )
( Jyoti Saran, J )
Dilip