IN THE HIGH COURT OF JUDICATURE AT PATNA
LETTERS PATENT APPEAL No. 936 of 2010
IN
CIVIL WRIT JURISDICTION CASE No. 15537 of 2009
WITH
INTERLOCUTORY APPLICATION No. 5245 of 2010
WITH
INTERLOCUTORY APPLICATION No. 5246 of 2010
IN
LETTERS PATENT APPEAL No. 936 of 2010
====================================================
THE STATE OF BIHAR & ORS
Versus
SANJEEV KUMAR
====================================================
Appearance :
For the Appellant : Mr. Shashi Bhushan Kumar, S.C.-16
For the Respondent: Mr. Ranjan Kumar Singh, Advocate with
Mr. Rajesh Kumar, Advocate
====================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
4. 22.9.2010. Interlocutory Application No. 5245 of 2010:
This application under Section 5 of the
Limitation Act has been filed by the appellant-State of
Bihar for condonation of delay of 124 days occurred in
filing the Letters Patent Appeal.
On the facts and in the circumstances of the
case, the delay in filing the Letters Patent Appeal is
condoned.
The Interlocutory Application stands
disposed of.
-2-
Letters Patent Appeal No. 936 of 2010:
Notify for admission, to be heard with L.P.A.
No. 925 of 2010.
(R.M. Doshit, CJ)
(Jyoti Saran, J)
Pawan/-