High Court Patna High Court - Orders

Indian Oil Corporation … vs Rahul Vibhushan &Amp; Ors on 12 October, 2010

Patna High Court – Orders
Indian Oil Corporation … vs Rahul Vibhushan &Amp; Ors on 12 October, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  LPA No.1369 of 2010
                         INDIAN OIL CORPORATION LTD.&OR
                                          Versus
                              RAHUL VIBHUSHAN & ORS
                                        -----------

3 12.10.2010 Learned counsel for the parties are present. Learned

counsel for the appellants presses I.A. No. 7694 of 2010, filed under

section 5 of the Limitation Act, praying for condonation of delay of 21

days in preferring this appeal. In the circumstances of the case, the

delay in filing the appeal is hereby condoned.

I.A. No. 7694 of 2010 stands disposed of.

I.A. No. 7695 of 2010:

Learned counsel for the appellants presses IA. No. 7695 of

2010 and prays for interim protection. There shall be ad-interim stay

of operation of the order dated 10.3.2010 passed by the learned Single

Judge in C.W.J.C. No. 17158 of 2007 until further orders of this

Court. Put up for admission on 25.10.2010 at the top of the list.

(S.K. Katriar, J)

( Birendra Prasad Verma, J )
M.Rahman