IN THE HIGH COURT OF JHARKHAND AT RANCHI
L.P.A. No. 303 of 2011
Pandey Jayant Kumar .... ... Appellant
Versus
Ranchi Kshetriya Gramin Bank & Ors.. ..... Respondents
-------
CORAM: HON’BLE THE CHIEF JUSTICE
HON’BLE MR JUSTICE P.P. BHATT
——
For the Appellants : Mr. Vishal Kumar Tiwari
For the Respondents : Mr. Rajesh Kumar
Order No.05 —— Dated 17th November, 2011
I.A. No. 3174 of 2011
Heard learned counsel for the parties on the application
filed under Section 5 of the Limitation Act. There is delay of 37
days in filing this appeal.
In view of the reasons given in the application,
supported with affidavit, the delay in filing the instant L.P.A is
condoned.
I.A. No. 3174 of 2011 stands allowed.
Put up this appeal for Admission after two weeks.
(Prakash Tatia, C J)
(P.P. Bhatt, J)
Birendra/Alankar/-