Patna High Court – Orders
National Insurance Company … vs Malti Kuer &Amp; Ors on 3 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.625 of 2007
NATIONAL INSURANCE COMPANY LIMITED
Versus
MALTI KUER & ORS
-----------
6. 3.2.2011 In view of the office note, the respondent no.3 is
dead and the appellant’s submission that there is no
requirement for his substitution and therefore, learned
Counsel for the appellant prays for and is permitted to
expunge the name of respondent no.3 from the memo of
appeal.
Let the matter be placed for admission.
Narendra/ ( Anjana Prakash, J. )