IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.876 of 2010
In
CWJC No. 14549 of 2008
With
I.A. No. 4801 of 2010
================================================
THE STATE OF BIHAR & ORS.
Versus
MANOJ KUMAR
================================================
Appearance:
For the appellants: Mr Lalit Kishore, AAG III.
For the respondent:
Mr Yogendra Mishra &
Mr Raghunath Kumar, Advocates.
===============================================
CORAM: HONOURABLE THE CHIEF JUSTICE
AND
HONOURABLE MR JUSTICE JYOTI SARAN
ORAL ORDER
(Per : HONOURABLE THE CHIEF JUSTICE)
4. 08.09.2010. Re. I.A. No. 4801 of 2010.
This application under Section 5 of the Limitation Act
is made by the appellant-State of Bihar for condonation of delay
of 235 days occurred in filing the Letters Patent Appeal.
Learned Advocate Mr Yogendra Mishra has appeared
for the respondent. He has contested the application.
On the facts and in the circumstances of the case, the
delay is condoned.
The Interlocutory Application stands disposed of.
Re. LPA No. 876 of 2010.
Notify for admission on 20th September 2010.
( R.M. Doshit, CJ )
Dilip ( Jyoti Saran, J )