IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.323 of 2008
THE SPEAKER, BIHAR LEGISLATIVE ASSEMBLY & ORS.
Versus
AJAY PASWAN & ORS
-----------
For the Appellants : Mr. Ram Balak Mahto, Sr. Adv.
For the Respondents : Mr. Rajendra Pd. Singh, Sr. Adv.
———-
PRESENT
Hon’ble the Chief Justice
&
Hon’ble Mr. Justice Kishore K. Mandal
———–
Dated, the 3rd July, 2008.
Re: I.A. No. 2499 of 2008
Appeal suffers from delay of 15 days and for
condonation thereof an application has been made. For the cause
shown in the application, which in our view constitutes sufficient
cause, we are satisfied that the appellants were prevented by
sufficient cause in filing the appeal in time. Delay in filing the appeal
is condoned.
2. I.A. No. 2499 of 2008 stands disposed of.
3. We heard the senior counsel for the parties and in
our view the matter requires consideration. Hence admit.
4. Mr. Niranjan Kumar, Advocate waives service for
respondent nos. 1 to 18.
5. Hearing of the appeal be expedited in third week
-2-
of November, 2008.
R. M. Lodha, CJ
Kishore K. Mandal, J
Pawan/-