IN THE HIGH COURT OF JUDICATURE AT PATNA
LETTERS PATENT APPEAL No.1631 of 2010
IN
CIVIL WRIT JURISDICTION CASE No. 2420 of 1997
WITH
INTERLOCUTORY APPLICATION No.9004 of 2010
IN
LETTERS PATENT APPEAL No.1631 of 2010
====================================================
RAM SAGAR PASWAN & ANR
Versus
THE STATE OF BIHAR & ORS
====================================================
Appearance :
For the Appellant : Mr. Sunil Kumar Verma, Advocate with
Mr. Suman Kumar Verma, Advocate
For the Respondent State: Mr. Sunil Kumar Ravi, A.C. to G.P.-15
====================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
3. 4.11.2010. Re. Interlocutory Application No. 9004 of 2010: –
This application under Section 5 of the
Limitation Act is made by the appellants for condonation
of delay of 20 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.
Letters Patent Appeal No. 1631 of 2010: –
Notify for admission.
(R.M. Doshit, CJ)
(Jyoti Saran, J)
Pawan/-