High Court Patna High Court - Orders

Pramod Kumar Nirala vs The State Of Bihar &Amp; Ors on 15 November, 2010

Patna High Court – Orders
Pramod Kumar Nirala vs The State Of Bihar &Amp; Ors on 15 November, 2010
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     LPA No. 1730 of 2010
                                             In
                                    CWJC No. 12575 of 2004
                                            With
                                      I.A. No. 9411 of 2010
                   ===================================================
                                       Pramod Kumar Nirala
                                             Versus
                                     The State of Bihar & ors.
                   ===================================================
                   APPEARANCE

                        For the appellant:   Mr. Rajendra Prasad Singh, Sr. Advocate.
                   ===================================================
                   CORAM: HONOURABLE THE CHIEF JUSTICE
                                        And
                            HONOURABLE MR. JUSTICE JYOTI SARAN

                   ORAL ORDER

(Per: HONOURABLE THE CHIEF JUSTICE)

3. 15.11.2010. Re. I.A. No. 9411 of 2010.

This application under Section 5 of the
Limitation Act is filed by the appellant for condonation of
delay of 26 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.
Re. LPA No. 1730 of 2010.

Notify for admission.

( R.M. Doshit, CJ )

( Jyoti Saran, J )
Dilip