IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.1326 of 2010
THE BIHAR STATE CONSTRUCTION COR.& ORS.
Versus
B.S.CONSTRUCTION CORPN.LTD.KARAMCHARI SANG
-----------
I.A. No. 7481 of 2010
3. 4.10.2010 Heard Mr. R.K. Shukla for the appellants.
Learned counsel for the appellants presses this
interlocutory application which is in the nature of a
condonation application. It appears to us that there has
been delay of 251 days in lodging this appeal. In the facts
and circumstances of the case, and the contentions of
learned counsel for the parties, the delay in filing this
appeal is hereby condoned.
I.A. No.7481 of 2010 is accordingly disposed
of.
I.A. No. 7482 of 2010
Learned counsel for the appellant submits that
the judgment of one of us (S.K.Katriar, J.), allowing the
writ petitions of identical nature, have been set aside by a
Division Bench of this Court. Therefore, operation of the
order of the learned Single Judge in the present writ
petition may be stayed. In that view of the matter, there
shall be stay of operation of the impugned order dated
2
6.8.2009, passed by the learned Single Judge of this
Court in C.W.J.C. No. 848 of 2009, until further orders of
this Court. I.A. No. 7482 of 2010 is accordingly disposed
of.
Put up ‘For Admission’ on 11.10.2010, at the
top of the list with a view to its final disposal.
( S. K. Katriar,J. )
Vinay/ (Birendra Prasad Verma, J.)