IN THE HIGH COURT OF JUDICATURE AT PATNA Miscellaneous Appeal No.621 of 2008 Geeta Devi Versus Union Of India & Anr ----------------------------------
12 26.09.2011 I.A. No. 305 of 2010
Heard Sri Manoj Kumar Ambashtha, learned counsel for
the appellant and Sri Mahesh Prasad, learned counsel appearing on
behalf of both the Respondents on Interlocutory Application i.e. I.A.
No. 305 of 2010, which has been filed for condoning the delay of
about four months.
It was submitted by learned counsel for the appellant
that appeal was filed within time but it was filed without certified
copy of the impugned judgment which was subsequently filed after
some delay.
In view of the facts and circumstances, delay in filing
the appeal stands condoned and the Interlocutory Application i.e.
I.A. No. 305 of 2010, stands allowed.
Call for the Lower Court Record in admission matter.
( Rakesh Kumar, J.)
Praful