IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.287 of 1998
SUNAINA MODI
Versus
KAMAL KUMAR
-----------
22. 29.04.2011 The learned counsel, Mr. Ashutosh Jha
appearing on behalf of the appellant submitted that he
has got no instruction to press the Interlocutory
Application No.401 of 1999. Accordingly, this I.A.
No.401 of 1999 is dismissed as not pressed.
Since this I.A. No.401 of 1999 was filed
under Section 5 of the Limitation Act for condoning the
delay in filing the First Appeal itself and the said
Interlocutory Application has now been dismissed as not
pressed, this First Appeal i.e. F.A. No.287 of 1998 is
liable to be dismissed as it is barred by law of limitation.
Accordingly, this First Appeal is dismissed as
barred by limitation.
Saurabh ( Mungeshwar Sahoo, J.)