IN THE HIGH COURT OF JUDICATURE AT PATNA
LETTERS PATENT APPEAL No.1151 of 2010
IN
CIVIL WRIT JURISDICTION CASE No. 6081 of 2009
WITH
INTERLOCUTORY APPLICATION No.6475 of 2010
IN
LETTERS PATENT APPEAL No.1151 of 2010
====================================================
THE STATE OF BIHAR & ORS
Versus
ASHWINI KUMAR & ORS
====================================================
Appearance :
For the Appellant : Mr. Alok Kumar, A.C. to G.A.-1
For the Respondent No. 5: Mr. Rajendra Prasad Singh, Sr. Advocate
====================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
3. 7.9.2010. Interlocutory Application No. 6475 of 2010:-
Though respondent nos. 1 to 4 have been
served but none appears for them.
This application under Section 5 of the
Limitation Act has been filed by the appellant for
condonation of delay of 374 days occurred in filing the
Letters Patent Appeal.
On the facts and in the circumstances of the
case, the delay in filing the Letters Patent Appeal is
condoned.
The Interlocutory Application stands
disposed of.
-2-
Letters Patent Appeal No. 1151 of 2010:-
Put up for admission on 21st September
2010.
(R.M. Doshit, CJ)
(Jyoti Saran, J)
Pawan/-