IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.142 of 2009
BRANCH MANAGER, NATIONAL INSURANCE CO.LTD.
Versus
UPENDRA PATHAK & ORS
-----------
6. 16.12.2010 It has been submitted that the vehicle which met with
an accident resulting in the death of the son of the respondent
Nos. 1 and 2 was being used as a commercial vehicle even
though it had been insured as a private vehicle.
Issue notice to the respondents No. 1, 2 and 3 to
show cause as to why this application be not allowed/disposed
of at the stage of admission itself. Notices would go under
ordinary process for which Talbana etc. must be filed within
three weeks failing which the memo of Appeal shall stand
rejected without further reference to the Bench.
( Anjana Prakash, J.)
S.Ali