IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.1173 of 2010
THE STATE OF BIHAR & ANR
Versus
NIRMALA DEVI & ORS
-----------
I.A. No. 6590 of 2010
9. 17.1.2011 Learned counsel for the parties are present. This
interlocutory application has been filed for condonation of
delay of 26 days delay in filing the appeal. In view of the
submissions made by the appellants in this interlocutory
application, the delay in filing this appeal is hereby
condoned. I.A. No. 6590 of 2010 is accordingly allowed.
Learned counsel for the respondent submits that similar
matter is pending for admission on Board before this Court
in L.P.A. No.1429 of 2010 which has been fixed for
admission on 27.1.2011.
List this appeal ‘For Admission’ side by side with
L.A.P. 1429 of 2010.
( S. K. Katriar,J. )
Vinay/ ( S. P. Singh, J.)