IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.1537 of 2010
SANJAY KUMAR SAMAIYAR
Versus
THE STATE OF BIHAR & ORS
-----------
I.A. No. 8651 of 2010
3. 12.10.2010 Learned counsel for the appellant, Mr. Satyabir
Bharti for the Bihar Public Service Commission, and Mr.
Narmdeshwar Jha, learned Additional Advocate General
No.7, are present. Learned counsel for the appellant presses
this interlocutory application, filed under the provisions of
Section 5 of the Limitation Act, seeking condonation of the
delay in filing the appeal. It appears to us that there has been
delay of 7 days in lodging this memorandum of appeal. In
the facts and circumstances of the case, the delay in filing
this appeal is hereby condoned. I.A. No. 8651 of 2010 is
accordingly disposed of.
Learned counsel for the appellant presses I.A. No.
8652 of 2010 seeking interim protection. Let the main matter
be listed for admission at the top of the list on 25.10.2010.
This stay application shall be considered on that day along
with admission matter.
( S. K. Katriar,J. )
Vinay/ (Birendra Prasad Verma, J.)