Patna High Court – Orders
The New India Assurance Co.Ltd. vs Kanchan Bhagat &Amp; Ors on 17 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.137 of 2009
THE NEW INDIA ASSURANCE CO.LTD
Versus
KANCHAN BHAGAT & ORS
-----------
7/ 17.02.2011 Three weeks’ time is allowed to the counsel for the
appellant to take steps for fresh service of notice in limitation matter
upon respondent nos. 2 and 3 under ordinary process.
With regard to respondent nos. 4 and 5, await for the
service report.
JA/- (Anjana Prakash,J.)