High Court Patna High Court - Orders

M/S Shree Shankar Rice Mills vs The State Of Bihar & Ors. on 12 September, 2011

Patna High Court – Orders
M/S Shree Shankar Rice Mills vs The State Of Bihar & Ors. on 12 September, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Miscellaneous Appeal No.858 of 2010
                           M/S Shree Shankar Rice Mills
                                         Versus
                            The State Of Bihar & Ors.
                            ----------------------------------

I.A. No. 9287 of 2010

4. 12.9.2011 Heard Mr. Ramesh Kumar Agrawal, learned

counsel appearing on behalf of the appellant and Mr.

Anshuman Singh, learned Assistant Counsel to Additional

Advocate General No. I on behalf of the respondents. After

hearing learned counsel for the appellant and perusing the

interlocutory application under consideration, we are

satisfied that sufficient cause has been shown for the delay

in filing the present appeal. Accordingly I.A. 9287 of 2010

is allowed and the delay in filing the present appeal stands

condoned.

Let the matter be placed under the heading “For

Hearing Under Order 41, Rule 11 of the Civil Procedure

Code.”

( S. K. Katriar, J.)

Vinay/ (Ahsanuddin Amanullah,J.)