Patna High Court – Orders
Widow Seema Singh @ Seema Kumari vs Dilip Kumar & Ors. on 26 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Miscellaneous Appeal No.615 of 2010
Widow Seema Singh @ Seema Kumari
Versus
Dilip Kumar & Ors.
----------------------------------
8. 26.8.2011. Heard the parties on Interlocutory
Application i.e. I.A. No.6644 of 2010
filed for condoning the delay in filing
the appeal. Four days’ delay has occurred
in filing the present appeal.
In view of the ground set forth in
the limitation petition, the same stands
allowed and the delay in filing the appeal
is condoned.
N.H./ ( Rakesh Kumar,J.)