IN THE HIGH COURT OF JHARKHAND AT RANCHI
F.A. No.211 of 2008
Sneh Rashmi ...... Appellant
Versus
Manish Upadhyay and another ..... Respondents
CORAM: THE HON'BLE MR.JUSTICE PRAKASH TATIA
THE HON'BLE MR.JUSTICE D.N.UPADHYAY
------
For the Appellant : Mr.K.K.Ambastha
For the Respondents : Mr.Amit Kumar Das
....
I.A. No. 3688 of 2008
6/ 27.4.2011
The aforesaid interlocutory application has been filed for condoning
the delay of 196 days in filing the appeal.
In view of the reasons stated in the application for condoantion of
delay, the delay in filing the appeal is condoned.
I.A. No.3688 of 2008 stands disposed of.
The Office is directed to list the appeal for Admission.
( Prakash Tatia, J.)
( D.N. Upadhyay, J.)
G.Jha/