Patna High Court – Orders
Ganour Raut vs The State Of Bihar &Amp; Ors on 11 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No. 169 of 2011
In
CWJC No. 16425 of 2007
With
I.A. No. 762 of 2011
===================================================
Ganour Raut .................................. Appellant
Versus
The State of Bihar & Ors. ................ Respondents.
===================================================
APPEARANCE
For the appellant: Mr. Anshu Dhar Sharma, Advocate.
For the State: Mr. Harendra Prasad Singh, G.A. 8.
For the R.A.U.: Mr. Chandra Mohan Singh,
Mr. Samir Kumar Sinha and
Mr. Prakash Mahto, Advocates.
===================================================
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. 762 of 2011.
This application under Section 5 of the
Limitation Act is filed by the appellant for condonation of
delay of 49 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