IN THE HIGH COURT OF JUDICATURE AT PATNA
LETTERS PATENT APPEAL No.1321 of 2010
IN
CIVIL WRIT JURISDICTION CASE No. 10785 of 2007
WITH
INTERLOCUTORY APPLICATION No. 7488 of 2010
WITH
INTERLOCUTORY APPLICATION No. 7489 of 2010
IN
LETTERS PATENT APPEAL No.1321 of 2010
====================================================
KAMALA SINGH
Versus
THE STATE OF BIHAR & ORS
====================================================
Appearance :
For the Appellant : Mr. Vishwanath Ram, Advocate
For the Respondent: Mr. Lalit Kishore, AAG-3 with
Mr. Ravindra Kumar Chaubey, GP-7
====================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
4. 27.9.2010. Interlocutory Application No. 7488 of 2010: –
This application under Section 5 of the
Limitation Act has been filed by the appellant for
condonation of delay of 137 days occurred in filing the
Letters Patent Appeal.
On the facts and in the circumstances of the
case, the delay in filing the Letters Patent Appeal is
condoned.
The Interlocutory Application stands
-2-disposed of.
Letters Patent Appeal No. 1321 of 2010:-
Notify for admission.
(R.M. Doshit, CJ)
(Jyoti Saran, J)
Pawan/-