Patna High Court – Orders
Employees State Insurance Corp vs Dilip Kumar Roy & Ors on 23 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Miscellaneous Appeal No.395 of 2008
1. The Employees' State Insurance Corporation, Panchdeep
Bhawan, Jawahar Lal Nehru Marg, Patna - 800001, through its
Deputy Director.
2. The Deputy Regional Director, Employees' State Insurance
Corporation, Panchdeep Bhawan, Jawahar Lal Nehru Marg,
Patna - 800001.
3. The Deputy Director (Recovery), Office of the Recovery Officer,
Employees' State Insurance Corporation, Panchdeep Bhawan,
Jawahar Lal Nehru Marg, Patna - 800001.
........... Opposite Parties............. Appellants
Versus
1. Dilip Kumar Roy , S/o Sri Giriwar Narain Roy, partner, Hotel
Panchvati, 1 Mahatma Gandhi Marg Road, P.S. - Adampur,
Bhagalpur.
2. Bhrmdeo Roy, S/o Sri Giriwar Narain Roy, Partner Hotel
Panchvati, 1 Mahatma Gandhi Marg Road, P.S. - Adampur,
Bhagalpur.
3. Hotel Panchvati, 1 Mahatma Gandhi Marg Road, P.S. -
Adampur, Bhagalpur its partner Dilip Kumar Roy.
........... Petitioners........... Respondents
----------------------------------
10 23.09.2011 None appeared on behalf of the appellant either to press
the appeal or to make a prayer for adjournment.
The appeal stands dismissed due to non-prosecution.
( Rakesh Kumar, J.)
Praful