High Court Jharkhand High Court

State Of Jharkhand & Ors vs Jharkhand Project Uchcha Vidhy on 17 November, 2011

Jharkhand High Court
State Of Jharkhand & Ors vs Jharkhand Project Uchcha Vidhy on 17 November, 2011
                     IN THE HIGH COURT OF JHARKHAND, RANCHI
                              L.P.A No.       105     OF 2010
                                             With
                                     I.A No. 1209 OF 2010

           State of Jharkhand & Ors.
                                     Vs.
         Jharkhand Project Uchcha Vidhayalaya Shikshak Sangh, Ranchi & Ano.
                                         -------

CORAM HON’BLE THE CHIEF JUSTICE
HON’BLE MR.JUSTICE P.P.BHATT

For the Appellant/Petitioner Mr.R.R.Mishra, GP II

For the Respondent ——

———

Order No.7 Dated 17th November, 2011

I.A No. 1209 OF 2010

Respondent no.2 has been served, who has been impleaded

party in person. Respondent no.2 is also representing respondent no.1 as

Secretary of the Sangh, respondent no.1. Therefore, for the purpose of

consideration of the limitation application, service of the respondents be

deemed to be sufficient.

Heard counsel for the State on the application for condonation

of delay.

There is a delay of 207 days. In view of the reasons given in

the application, the delay in filing this L.P.A is condoned and I.A No. 1209

OF 2010 is allowed.

(Prakash Tatia.,C.J.)

(P.P.Bhatt, J.)
dey