IN THE HIGH COURT OF JUDICATURE AT PATNA
LETTER PATENT APPEAL No. 1834 of 2010
IN
CIVIL WRIT JURISDICTION CASE NO.216 of 2010
WITH
INTERLOCUTORY APPLICATION NO.9734 of 2010
IN
LETTER PATENT APPEAL No. 1834 of 2010
===================================================
NAND KISHORE CHOUDHARY
Versus
THE STATE OF BIHAR & ORS
===================================================
APPEARANCE:
For the appellant : Mr. Kumar Kaushik, Advocate
For the respondents : Dr. Md. Raisul Haque, GP V
CORAM: HONOURABLE THE CHIEF JUSTICE
And
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
2 26/11/2010 IA. No.9734 of 2010
This application under section 5 of the
Limitation Act is filed by the appellant for condonation
of delay of 48 days occurred in filing the Letters Patent
Appeal.
On the facts and in the circumstances of the
case, the delay is condoned.
Interlocutory Application stands disposed of.
( R. M. Doshit,CJ.)
(Jyoti Saran, J.)
Neyaz/