IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.1438 of 2010
1. The State of Bihar through the Secretary, Human Resources Development
Department, New Secretariat, Vikas Bhawan, Bailey Road, Patna.
2. The Director Higher Education Department, New Secretariat, Vikas Bhawan,
Bailey Road, Patna
3. The Principal Secretary, Dept. of Finance, Main Secretariat, Patna
..Appellants
Versus
1. Madan Mishra son of Late Purushottam Mishra, resident of Mohalla
Defence Colony Kankarbagh, PS Kankarbagh, District Patna
2. The Bihar State University (Constituent College) Service Commission
through its Chairman, Gokul Path, Boring Road, Patna
3. The Secretary, Bihar State University (Constituent College) Service
Commission, Gokul Path, Boring Road, Patna
..Respondents
-----------
2 16-09-2010 Today the matter has been listed for passing
orders on the limitation petition which has been filed to
condone the delay of 45 days in preferring this Letters
Patent Appeal.
However, learned counsel for the State of
Bihar and its officials who are appellants fairly submits
that several other Letters Patent Appeals involving the
same matter have already been dismissed by this court in
view of order dated 9-3-2010 passed in LPA no.
407/2010.
In view of aforesaid submission, there is no
necessity of issuing any notice either in the limitation
matter or in respect of the appeal. Following the orders
2
passed in LPA no. 407/2010 and LPA no. 682/2010
dismissed on 20-4-2010, this appeal is dismissed.
(Shiva Kirti Singh, J.)
BKS/- (Hemant Kumar Srivastava, J.)