High Court Patna High Court - Orders

National Insurance Company Ltd vs Sunita Devi &Amp; Ors on 21 September, 2010

Patna High Court – Orders
National Insurance Company Ltd vs Sunita Devi &Amp; Ors on 21 September, 2010
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                        MA No.379 of 2007
              NATIONAL INSURANCE COMPANY LTD
                             Versus
                       SUNITA DEVI & ORS
                            -----------

07/ 21.09.2010 Learned counsel for the appellant contended

that the notices on behalf of the respondent no. 2 to 6 has

been received by respondent no. 1, the wife of the

deceased on behalf of her minor sons and daughters as

well as for her father-in-law and her mother-in-law and

hence that shall be deemed to be valid service. However,

with regard to the respondent no. 7 as prayed for, is

granted two week’s time to take steps for appeal notice.

      Kundan                           (Gopal Prasad, J.)