IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.518 of 2009
BRANCH MANAGER NATIONAL INSURANCE COMPANY LTD.
Versus
URMILA DEVI & ORS.
-------
04. 21.07.2010 Heard learned counsel for the parties.
As prayed, one week time is granted to
learned counsel for the appellant for filing
fresh requisites through registered post with
A/D for notice on current address of respondent
no. 6 as to why not this appeal be heard and
preferably disposed of at the admission stage
itself, failing which this appeal shall stand
rejected without further reference to a Bench.
Let the appeal be listed after receipt
of service of notice.
Rajeev/ (Akhilesh Chandra, J.)