IN THE HIGH COURT OF JUDICATURE AT PATNA
Letters Patent Appeal No.902 of 2011
In
Civil Writ Jurisdiction Case No. 9010 of 2003
With
Interlocutory Application No. 3995 of 2011
With
Interlocutory Application No. 3996 of 2011
In
Letters Patent Appeal No. 902 of 2011
======================================================
The Bihar State Social Welfare Advisory Board, Patna & Anr.
.... .... Appellant/s
Versus
Sushila Kumari & Ors.
.... .... Respondent/s
======================================================
Appearance :
For the Appellant/s : Mr. Sanjay Kumar, Advocate.
For the Respondents :
Mr. N. Nandan, GP 20 &
Mr. Suraj Narain Yadav, Advocate.
======================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
3 09-08-2011 Re. I.A. No. 3995 of 2011.
This application under Section 5 of the Limitation Act
is filed by the appellants for condonation of delay of one day
occurred in filing the Letters Patent Appeal.
On the facts and in the circumstances of the case, the
delay is condoned.
Interlocutory application stands disposed of.
Patna High Court LPA No.902 of 2011 (3) dt.09-08-2011
2
Re. L.P.A No. 902 of 2011 & I.A. No.3996 of 2011.
Notify for admission on 10th August 2011.
(R.M. Doshit, CJ)
(Birendra Prasad Verma, J)
Prakash