IN THE HIGH COURT OF JUDICATURE AT PATNA
LETTERS PATENT APPEAL No. 1565 of 2010
IN
CIVIL WRIT JURISDICTION CASE No. 1891 of 2009
WITH
INTERLOCUTORY APPLICATION No. 8723 of 2010
WITH
INTERLOCUTORY APPLICATION No. 8724 of 2010
IN
LETTERS PATENT APPEAL No. 1565 of 2010
====================================================
THE STATE OF BIHAR & ORS
Versus
UMESHWAR KUMAR
====================================================
Appearance :
For the Appellant : Mr. A.K.Chongdar, A.C. to AAG-2
For the Respondent: Mr. Vinay Ranjan, Advocate
====================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
3. 26.11.2010. Re. Interlocutory Application No. 8723 of 2010: –
This application under Section 5 of the
Limitation Act is filed by the appellants State of Bihar
and others for condonation of delay of 265 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.
Letters Patent Appeal No. 1565 of 2010:-
Notify for admission on 3rd December, 2010.
(R.M. Doshit, CJ)
(Jyoti Saran, J)
Pawan/-