IN THE HIGH COURT OF JUDICATURE AT PATNA
First Appeal No.26 of 1982
State Of Bihar
Versus
Parmeshwari Sahni & Ors
----------------------------------
27. 12.09.2011 Perused the office note dated 7.9.2011.
So far item No.1 is concerned it is the
limitation application. There is delay of about 32 days in
filing the appeal. The learned counsel for the appellant
submitted that because of movement of file from one
table to another this delay occurred and then obtaining
opinion from the law department the appeal has been
filed. The learned counsel appearing on behalf of the
respondent objected the prayer for condoning the
delay.
Considering the submissions of the parties
and explanation given in the limitation application, I am
satisfied that the appellant was prevented by sufficient
cause from not filing the appeal within time.
Accordingly, the delay in filing the appeal is condoned
and the limitation application is allowed.
So far item No.2 is concerned, the appellant
shall take steps for notice to show cause in substitution
matter on the proposed legal representatives of
respondent No.9 in ordinary process within two weeks.
Peremptory. The interlocutory application No. 1110 of
2000 and supplementary affidavit at Flag ‘B-1’ shall be
considered after service of notice on the proposed heirs
2
of deceased respondent No.9. The notice on the
proposed heirs of respondent No.8 is accepted as valid
service.
S.S. (Mungeshwar Sahoo, J.)