IN THE HIGH COURT OF JUDICATURE AT PATNA
---
LETTERS PATENT APPEAL NO. 917 of 2010
IN
CIVIL WRIT JURISDICTION CASE NO. 9853 of 2008
WITH
INTERLOCUTORY APPLICATION NO.5051 of 2010
WITH
INTERLOCUTORY APPLICATION NO.5052 of 2010
IN
LETTERS PATENT APPEAL NO.917 of 2010
===================================================
THE STATE OF BIHAR & ORS
Versus
RAM BAHADUR SINGH & ORS
==================================================
APPEARANCE
For the Appellants : Mr. Lalit Kishore, AAG III
For the Respondents : Mr. Yogendra Mishra, Advocate
Mr. Raghunath Kumar, Advocate
=================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
And
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
4 27/9/2010 I.A.No.5051 of 2010
This application under section 5 of the
Limitation Act is made by the appellants – State of Bihar
and others for condonation of delay of 235 days
occurred in filing the Letters Patent Appeal.
On the facts and in the circumstances of the
case, the delay is condoned.
Interlocutory Application stands disposed of.
LPA. No.917 of 2010
Admit to be heard with LPA. Nos. 876 & 877
2
of 2010.
I.A. No.5052 of 2010
This application has been made by the
appellants for interim relief pending the Appeal.
On the facts and in the circumstances of the
case, stay pending the Appeal is refused on condition
that the respondents – land owners will maintain status
quo as to the possession and user of the land in
question. The respondents shall not create any third
party right in the land in question in any manner.
Interlocutory Application stands disposed of.
( R. M. Doshit,CJ.)
(Jyoti Saran, J.)
Neyaz/