High Court Patna High Court - Orders

Oriental Insurance Comp.Ltd. vs The State Of Bihar &Amp; Ors on 18 April, 2011

Patna High Court – Orders
Oriental Insurance Comp.Ltd. vs The State Of Bihar &Amp; Ors on 18 April, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               CWJC No.13283 of 2004
                        ORIENTAL INSURANCE COMPANY LTD.
                                        Versus
                            THE STATE OF BIHAR & ORS.
                                      -----------

6. 18.04.2011 Learned counsel appearing on behalf of

the petitioner submits that due to non compliance of

peremptory order dated 6.2.2008 passed by a Bench

of this Court, the writ petition against respondent

no. 2 stood rejected. He claims to have filed M.J.C.

No. 1249 of 2008 for restoration of the writ petition

against respondent no. 2. It is further submitted

that the aforesaid restoration petition has not been

listed as yet.

List this matter after disposal of the

aforesaid M.J.C. No. 1249 of 2008 under the same

heading. Office is hereby directed to take steps for

early disposal of aforesaid restoration application

filed by the petitioner.

In the meantime, learned counsel for

respondent nos. 3 and 4 should also seek

instructions and should file a counter affidavit, so

that the matter is finally disposed of on next date of

hearing under the same heading.

Anand Kr. ( Birendra Prasad Verma, J.)