IN THE HIGH COURT OF JUDICATURE AT PATNA
LETTERS PATENT APPEAL No.1157 of 2010
IN
CIVIL WRIT JURISDICTION CASE NO. 11597/1999)
WITH
INTERLOCUTORY APPLICATION NO. 6482 of 2010.
======================================================
1. GANESH MALLIK @ SHRI GANESHI MALLIK S/O FARDAR
MALLIK R/O VILL.- DIWANDIH, NAYA TOLA, P.S.- KORHA,
DISTT.- KATIHAR
Versus
1. THE STATE OF BIHAR
2. THE JOINT SECRETARY, DEPARTMENT OF REVENUE AND
LAND REFORMS, GOVT. OF BIHAR, MAIN SECRETARIAT
BUILDING PATNA
3. THE COLLECTOR, KATIHAR
4. THE SUB-DIVISIONAL OFFICER, KATIHAR
5. THE DEPUTY COLLECTOR, LAND REFORMS, KATIHAR
6. THE ANCHAL ADHIKARI KORHA, KATIHAR
7. MD. SIDDIQUE S/O LATE HAJI ALI JAN R/O VILL.- TEHAI, P.S.-
PASRAHA, DISTT.- KHAGARIA AND AT PRESENT AT VILL.-
PAWAI, P.S. KORHA, DISTT.- KATIHAR
8. SHRI KAPILESHWAR DAS S/O LATE TEJ NARAYAN DAS R/O
VILL.- DIWANDIH, P.S. KORHA, DISTT.- KATIHAR
9. SHRI PARMANAND DAS S/O LATE TEJ NARAYAN DAS R/O
VILL.- DIWANDIH, P.S. KORHA, DISTT.- KATIHAR
10. SRI RAMANAND DAS S/O LATE TEJ NARAYAN DAS R/O VILL.-
DIWANDIH, P.S. KORHA, DISTT.- KATIHAR
11. SRI UMANAND DAS S/O LATE TEJ NARAYAN DAS R/O VILL.-
DIWANDIH, P.S. KORHA, DISTT.- KATIHAR
12. KRITYA NAND DAS S/O LATE TEJ NARAYAN DAS R/O VILL.-
DIWANDIH, P.S. KORHA, DISTT.- KATIHAR
13. NITIYA NAND DAS S/O LATE TEJ NARAYAN DAS R/O VILL.-
DIWANDIH, P.S. KORHA, DISTT.- KATIHAR
14. SANTOSH KUMAR @ BABLU S/O LATE TEJ NARAYAN DAS
R/O VILL.- DIWANDIH, P.S. KORHA, DISTT.- KATIHAR
15. SHRI PANCHANAN DAS S/O LATE RAGHUBAR NARAIN DAS
R/O VILL.- DIWANDIH, P.S. KORHA, DISTT.- KATIHAR
16. SHRI TURAI MURIARI S/O PUNAI MURIARI R/O VILL.-
DIWANDIH NAYA TOLA, P.S. KORHA, DISTT.- KATIHAR
======================================================
Appearance :
For the Appellant : Mr. MD.NAJMUL HODA
For the Respondent: Mr. R.C.THAKUR (SC(C)4)
2
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
2 09.08.2010 Re. Interlocutory Application No. 6482 of 2010.
Heard the learned Advocates.
This application under Section 5 of the Limitation Act is
made by the Appellant for condonation of delay of 42 days occurred
in filing the above Letters Patent Appeal.
Learned Advocate Mr. K. Thakur appearing for the
respondents has no objection if the delay is condoned.
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.)
Bibhash