IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.144 of 2011
GANPAT MAHTO
Versus
THE STATE OF BIHAR & ORS
-----------
2 27.01.2011 Heard the parties in respect of I.A. No. 647 of
2011 filed under section 5 of the Limitation Act.
For the reasons mentioned in the aforesaid
Interlocutory Application, the delay of 45 days in preferring
this Letters Patent Appeal is condoned.
Interlocutory Application 647 of 2011 stands
allowed.
(Shiva Kirti Singh, J.)
(Dr. Ravi Ranjan, J.)
SC