IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.10123 of 2005
Chandra Shekhar Singh
Versus
The State Of Bihar & Ors
-----------
04/ 26.07.2011 Learned counsel for the respondents-National
Insurance Company Limited and its authorities appears and
submits that copy of the writ petition has not been served upon
him. Learned counsel for the petitioner serves a copy of the
writ petition upon learned counsel for the National Insurance
Company Limited (respondent nos.2 and 3) in court.
Put up this case under the same heading retaining
its position on 23.08.2011 to enable learned counsel for the
National Insurance Company Limited to seek instructions and
file counter affidavit.
Harish (S.N. Hussain, J.)