IN THE HIGH COURT OF JUDICATURE AT PATNA
LEETERS PATENT APPEAL NO. 1055 of 2010
In
CIVIL WRIT JURISDICTION CASE No.17857 of 2009
With
INTERLOCUTORY APPLICATION NO.5730 of 2010
In
LETTERS PATENT APPEAL NO. 1055 of 2010
=======================================
GAYA PRASAD TRIPATHI
Versus
THE STATE OF BIHAR & ORS
================================ Appearance
MR. VISHNU KUMAR SHARMA for the Appellant
Mr. AWANISH NANDAN SINHA for the Respondents
=================================
CORAM: HONOURABLE THE CHIEF JUSTICE
And
HONOURABLE MR. JUSTICE S.K. KATRIAR
Date: 7/7/2010
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
I.A. No.5730 of 2010
This application under section 5 of the
Limitation Act is made by the appellant for condonation
of delay of 4 day occurred in filing the above Letters
2
Patent Appeal No.1055 of 2010.
Learned Advocate Mr. Awanish Nandan Sinha
appears for the respondent authorities. He has no
objection if delay is condoned.
On the facts and in the circumstances of the
case, the delay is condoned.
Application is allowed.
LPA. No.1055 of 2010
On the request of learned Advocate for the
appellant, post for admission hearing on 28th July 2010.
Learned Advocate for the appellant will file a
copy of the judgment of the learned Trial Court leading
to the appellant’s dismissal from service on 28th July
2010.
(Ms. R. M. Doshit,CJ.)
(S. K. Katriar, J.)
Neyaz/