Patna High Court – Orders
State Of Bihar &Amp; Ors vs Md.Inamul Haque on 23 September, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
LETTERS PATENT APPEAL No. 1125 of 2010
IN
CIVIL WRIT JURISDICTION CASE No. 11900 of 2009
WITH
INTERLOCUTORY APPLICATION No. 6230 of 2010
WITH
INTERLOCUTORY APPLICATION No. 6231 of 2010
IN
LETTERS PATENT APPEAL No. 1125 of 2010
====================================================
THE STATE OF BIHAR & ORS
Versus
MD. INAMUL HAQUE
====================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
4. 23.9.2010. Interlocutory Application No. 6230 of 2010:
Though served, respondent has not entered
appearance.
This application under Section 5 of the
Limitation Act has been filed by the appellant-State of
Bihar for condonation of delay of three months and 20
days occurred in filing the Letters Patent Appeal.
On the facts and in the circumstances of the
case, the delay in filing the Letters Patent Appeal is
condoned.
The Interlocutory Application stands
disposed of.
-2-
Letters Patent Appeal No. 1125 of 2010:
Notify for admission, to be heard with L.P.A.
No. 925 of 2010.
(R.M. Doshit, CJ)
(Jyoti Saran, J)
Pawan/-