High Court Patna High Court - Orders

State Of Bihar vs Lalan Kishore Prasad on 6 September, 2011

Patna High Court – Orders
State Of Bihar vs Lalan Kishore Prasad on 6 September, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                             First Appeal No.82 of 2004
                                      State Of Bihar
                                          Versus
                                 Lalan Kishore Prasad
                             ----------------------------------

5. 06.09.2011 Heard the learned JC to SC – 16 on the

interlocutory application No. 1778 of 2004.

This is a limitation application. Earlier notices

were issued but in spite of service of notice nobody

appeared on behalf of the respondent to oppose the

prayer for condoning the delay. From the explanation

given in the limitation application, I find that the

appellant has shown sufficient cause for not filing the

appeal within prescribed period. Therefore, I am

satisfied that the appellant was prevented by sufficient

cause from not filing the appeal within time.

Accordingly, the interlocutory application No.

1778 of 2004 is allowed and the delay in filing the

appeal is condoned.

S.S.                                            (Mungeshwar Sahoo,J.)