IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.1952 of 2010
THE STATE OF BIHAR & ORS
Versus
RAJ NARAYAN SINGH & ORS
-----------
I.A. No. 10207 of 2010
2. 10.12.2010 Mr. Sanjeev Kumar, learned Assistant Counsel to
Additional Advocate General No.4 for the appellants is
present. Learned counsel for the appellants presses this
interlocutory application, filed under section 5 of the
Limitation Act, seeking condonation of the delay in filing
the appeal. It appears to us that there has been delay of 15
days in lodging this memorandum of appeal. In the facts and
circumstances of the case, the delay in filing this appeal is
hereby condoned. I.A. No. 10207 of 2010 is accordingly
disposed of.
This appeal shall be heard. Admit. Issue notice to
respondent nos. 1 to 4 under ordinary course as well as per
registered post with A/D for which requisites/talbana etc.
must be filed within a period of one week, failing which this
appeal shall stand dismissed without further reference to the
Bench.
( S. K. Katriar,J. )
Vinay/ ( S. P. Singh, J.)