High Court Patna High Court - Orders

The D.M.National Insurance Co. … vs Lalita Devi &Amp; Ors. on 27 July, 2010

Patna High Court – Orders
The D.M.National Insurance Co. … vs Lalita Devi &Amp; Ors. on 27 July, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                MA No.17 of 2010
      1. THE D. M., NATIONAL INSURANCE CO. LTD. MOTIJHEEL, MUZAFFARPUR
                    Versus
      1. LALITA DEVI W/O GYANI RAI R/O VILL.- KHARKHAUHA, P.S.-
          RUNNISAIDPUR, DISTT.- SITAMARHI
      2. GYANI RAI S/O GARBHU RAI, FATHER R/O VILL.- KHARKHAUHA, P.S.-
          RUNNISAIDPUR, DISTT.- SITAMARHI
      3. RAJESH RAI S/O SATYANARAIN RAI VILL.- KRISHAK BAJAR, JODHA
          RAIPUR, DISTT.- RAIPUR, CHATTISGARH-492006

                                                     -----------

03/ 27.07.2010 This appeal is admitted for hearing.

Call for the lower court records of Claim Case No. 22 of

2008 from the court of 5th Additional District Judge -cum- Motor

Vehicle Accident Claim Tribunal, Muzaffarpur.

Issue notice to the respondents both under ordinary process

as well as registered cover with A/D, for which requisites etc. must be

filed within two weeks, failing which the memorandum of appeal shall

stand rejected without further reference to the Bench.

        Kundan                                 (Gopal Prasad, J.)