IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.42 of 2004
MOSTT. NEELAM DEVI, W/o Late Binod Kumar Nayak, R/o Village Raniganj
Meriganj, Hasanpur, P.S.-Raniganj, District-Araria.
Versus
1. THE NATIONAL INSURANCE CO. LTD. 3,
Middleton Street, Calcutta-700071.
2. The Divisional Manager, National Insurance Company Limited, Purnia,
Police Station and District-Purnia.
-----------
07. 16.12.2010 No one appears on behalf of the appellant.
However, the counsel for the respondents is present.
The appellant is aggrieved against the judgment
and award dated 07.05.1997 and 22.12.2003 respectively
passed by the 1st Additional District Judge cum Motor
Accident Tribunal, Araria to the extent that interest
amount should have been ordered to have been paid by
the Tribunal.
Since the interest was disallowed for cogent
reasons, I find no merit in this appeal. The same is
dismissed.
(Anjana Prakash, J.)
Vikash/-