Patna High Court – Orders
Rang Bahadur Singh vs The State Of Bihar & Ors. on 21 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Miscellaneous Jurisdiction Case No.991 of 2011
Rang Bahadur Singh SON OF LATE JOKHU SINGH A
RESIDENT OF 60, L.I.G.H. KANKARBAGH COLONY,
P.S. KANKARBAGH, PTNA
Versus
The State Of Bihar & Ors.
----------------------------------
2 21/09/2011 None appears for the petitioner. Show cause on
behalf of the L.I.C. has been filed where statement has
been made that the sum assured of rupees two lakhs has
already been paid and delay in payment has also earned
interest for the petitioner which too has been authorized
and sanctioned and, in fact, received in terms of
Annexure-A to the show cause.
In view of the above, this contempt application is
dismissed.
AMIN/ (Ajay Kumar Tripathi, J.)