Patna High Court – Orders
Radha Mohan Singh vs The Union Of India &Amp; Anr on 28 January, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.64 of 2011
RADHA MOHAN SINGH
Versus
THE UNION OF INDIA & ANR
-----------
03/ 28-Jan-2011 Heard the parties in respect of I.A. No.315/2011
filed under Section 5 of the Limitation Act.
There is no opposition to the prayer to condone
the delay of 64 days.
For the reasons mentioned in the said I.A. the
delay is condoned. The I.A. stands allowed.
(Shiva Kirti Singh, J.)
(Dr. Ravi Ranjan, J.)
perwez