IN THE HIGH COURT OF JUDICATURE AT PATNA
LETTERS PATENT APPEAL No.954 of 2010
IN
CIVIL WRIT JURISDICTION CASE No. 17231 of 2008
WITH
INTERLOCUTORY APPLICATION No.5322 OF 2010
IN
LETTERS PATENT APPEAL No.954 of 2010.
====================================================
THE STATE OF BIHAR & ORS
Versus
LOKESH KUMAR TRIPATHY
====================================================
Appearance :
For the Appellant : Mr. Chhotelal Nr. Singh, S.C.-I
Mr. Mohan Kumar Singh. AC to SC-1
For the Respondent: Mr. Sunil Kumar, Advocate
====================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE MR. JUSTICE JYOTI SARAN)
4. 20.8.2010. Re. Interlocutory Application No.5322 of 2010: –
Heard learned counsel appearing on behalf of
the Appellants and learned counsel appearing on behalf
of the respondent writ petitioner on the petition filed for
condonation of delay.
This application has been filed for
condonation of delay of a period of 89 days in filing the
present appeal.
For the reasons assigned in the application,
the delay in filing the appeal is condoned.
The application stands disposed of.
Letters Patent Appeal No. 954 of 2010: –
Let the Appeal be listed for admission on
-2-22nd September 2010.
(R.M. Doshit, CJ)
(Jyoti Saran, J)
Pawan/-