IN THE HIGH COURT OF JUDICATURE AT PATNA
Miscellaneous Jurisdiction Case No.273 of 2011
Rajendra Kumar Gupta
SON OF SRI KRISHNA KUMAR GUPTA, RESIDENT OF NEW
COLONY GANDHI CHOWK, CHAPRA, P.S.-CHAPRA, DISTRICT-
CHAPRA:--PETITIONER.
Versus
1. The State Of Bihar THROUGH THE COLLECTOR, CHAPRA AT
SARAN.
2. SRI BINAY MOHAN NAGPATNEY, THE BRANCH MANAGER,
THE NEW INDIA ASSURANCE COMPANY LTD., CHAPRA
BRANCH, CHAPRA.....RESPONDENTS/CONTEMNORS.
----------------------------------
6. 09.09.2011. Learned counsel for the petitioner states that
the documents called for by the Insurance Company
under letter dated 06.03.2007, Annexure-C to the
supplementary show-cause shall be made available to
the Branch Manager at Chapra within reasonable time.
Once the documents are made available to the Branch
Manager, he shall consider the insurance claim of the
petitioner and do the needful within reasonable time,
failing which the petitioner shall have the liberty to
approach this Court.
The contempt petition is, accordingly,
disposed of.
P.K.P. (V.N.Sinha,J.)