IN THE HIGH COURT OF JHARKHAND AT RANCHI
L.P.A. No. 315 of 2011
Gyanendra Narain & Ors....................... Appellants
Versus
Konda Prabhakar Rao & Ors .................. Respondents
......
Coram: Hon’ble Mr. Justice R.K.Merathia
Hon’ble Mr. Justice D.N.Upadhyay
……
For the Appellants : Mr. Indrajeet Sinha, Advocate
For the Respondents : M/s. Appresh Kr. Singh, Rajesh Shankar
……
th
Order No. 3 Dated the 26
September 2011
I.A. No. 2821 of 2011
Heard on the point of limitation.
On being satisfied with the grounds, the delay of 3 days in filing
the present letters patent appeal, is hereby condoned.
I.A. No. 2821/2011 stands disposed of.
L.P.A. No. 315 of 2011
Defect no. 2 is hereby ignored for the present.
Mr. Aparesh Kr. Singh, learned counsel accepts notice on behalf of
respondent no.1 and Mr. Rajesh Shankar, learned State counsel accepts
notice on behalf of respondent nos. 2 to 4.
They undertake to file their respective counter affidavits by 13th
October 2011.
Put up this case on 14th October 2011 under the heading for
admission.
(R.K.Merathia, J)
(D.N.Upadhyay, J)
Mukund/