IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.166 of 2008
THE ORIENTAL INSURANCE COMPANY LTD.
Versus
SABITA KUMARI & ORS.
****
/5/ 13 August Call for the lower
2010
Court’s records of Claim Case
No. 41 of 2004 from the Court of
District Judge-cum-Motor
Vehicles Accident Claim
Tribunal, Nalanda.
Issue notice to
respondents to show cause why
the relief, prayed for on behalf of
the appellant, be not allowed.
Notice will go under
ordinary process for which
requisites etc. must be filed
within one week.
( Gopal Prasad, J. )
S.A.