IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.36 of 2011
The Divisional Manager, Oriental Insurance Company Ltd.
Versus
Chinta Mani Singh & Ors
-----------
5. 09.08.2011 Issue notice upon the opposite parties for
which the requisites must be filed under registered cover
with A/D as well as ordinary process within two weeks by
the petitioner, failing which this revision application shall
stand rejected without further reference to the bench.
I.A. No. 4960 of 2011.
This Interlocutory application has been filed
by the petitioner praying for stay of Execution Case No.
04 of 2008 arising out of Claim Case No. 313 of 2005
pending before Motor Vehicles Act, Tribunal at
Muzaffarpur .
Issue notice upon the opposite parties for
which the requisites must be filed within two weeks under
registered cover with A/D as well as ordinary process,
failing which this application shall stand rejected without
further reference to the bench. The Executing Court is,
however, directed to proceed with the execution case and
disburse the cheque, deposited by the petitioner, to the
claimants after taking appropriate security in accordance
2
with law which should be sufficient for the recovery of the
amount received by the claimants in case of setting aside,
variation or modification of the judgment and award under
execution.
( V. Nath, J.)
Nitesh