Patna High Court – Orders
Md. Abdullah vs The Union Of India on 3 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.73 of 2011
MD. ABDULLAH
Versus
THE UNION OF INDIA
-----------
2. 3.2.2011 Reg : I.A.No.812 of 2011
This interlocutory application has been filed for
condoning the delay in filing the appeal.
Heard.
For the reasons stated in the application, the delay
in filing the appeal is condoned.
I.A. stands allowed.
Narendra/ ( Anjana Prakash, J. )