High Court Patna High Court - Orders

State Of Bihar &Amp; Ors vs Dr.Uday Shankar Pathak on 13 January, 2011

Patna High Court – Orders
State Of Bihar &Amp; Ors vs Dr.Uday Shankar Pathak on 13 January, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                LPA No.1671 of 2010
                              STATE OF BIHAR & ORS
                                         Versus
                           DR.UDAY SHANKAR PATHAK
                                       -----------

I.A. No.9177 of 2010

5. 13.1.2011 Mr. Jasbir Singh Arora for the appellants, and Mr.

Anil Kumar Tiwary for the respondent, are present. Learned

counsel for the appellants 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 94

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.9177 of 2010 is accordingly

disposed of.

As jointly prayed for by learned counsel for the

parties, put up “For Admission” on 14.1.2011 at the top of

the list with a view to its final disposal.



                                            ( S. K. Katriar,J. )


       Vinay/                                ( S. P. Singh, J.)