IN THE HIGH COURT OF JUDICATURE AT PATNA
LETTERS PATENT APPEAL No.1011 of 2010
IN
CWJC 3962/2010
WITH
I.A. NO. 5559 OF 2010
IN
LETTERS PATENT APPEAL No.1011 of 2010
===========================================
1. GANDAK COMMAND AREA DEVELOPMENT AGENCY,
MUZAFFARPUR THROUGH ITS SECRETARY.
2. THE SECRETARY, GANDAK COMMAND AREA
DEVELOPMENT AGENCY, MUZAFFARPUR.
3. THE EXECUTIVE ENGINEER, GANDAK COMMAND
AREA DEVELOPMENT AGENCY, SIWAN.
Versus
1. THE STATE OF BIHAR THROUGH THE FINANCE
SECRETARY, DEPARTMENT OF FINANCE , GOVT.
OF BIHAR , PATNA.
2. BALI RAM PRASAD, S/O SRI DAL SINGAR PRASAD,
R/O VILLAGE KARSAUTA,TOLE- BHOJCHAPA, P.S.
DARAUNDA,DISTRICT-SIWAN .
===========================================
Appearance:
For the Appellant : Mr. ISHWARI SINGH
For the Respondent: Mr. HARRENDRA PRASAD SINGH
G.A.-6
Dr. KUMAR AMITESH CHANDRA
===========================================
CORAM:HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
03. 26.08.2010 I.A. No. 5559 of 2010.
Though notice on respondent no. 2 is served, he
has not entered appearance.
This application under Section 5 of the Limitation
Act is filed by the appellants for condonation of delay of 33 days
occurred in filing the Letters Patent Appeal.
2
On the facts and in the circumstances of the case,
the delay is condoned.
Interim Application stands disposed of.
At the request of learned advocate appearing on
behalf of the appellant, put up on 30.08.2010.
(R.M. Doshit, CJ.)
S.Sb/- (Jyoti Saran, J.)