High Court Patna High Court - Orders

Vikram Lochan Singh vs The Union Of India on 10 March, 2011

Patna High Court – Orders
Vikram Lochan Singh vs The Union Of India on 10 March, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                MA No.184 of 2011
                            VIKRAM LOCHAN SINGH
                                     Versus
                              THE UNION OF INDIA
                                    -----------

2/ 10.03.2011 I.A. No.1802 of 2011:

For the reasons stated in the petition, delay in filing the

appeal is condoned.

I. A. stands disposed of.

The appellant is directed to serve a copy of the appeal

upon the Standing Counsel for the Railway within a period of one

week.

         JA/-                                                ( Anjana Prakash,J.)