IN THE HIGH COURT OF JUDICATURE AT PATNA
CIVIL WRIT JURISDICTION CASE No.12573 of 2011
Harendra Nath Srivastava
Versus
The New India Assurance Compan
----------------------------------
2. 4.8.2011. Issue notice to all the
respondents through ordinary post as well
as registered cover with A/D to show cause
as to why this writ application be not
disposed of at the admission stage itself,
for which requisites etc. must be filed
within ten days, failing which this
application shall stand rejected without
further reference to a Bench.
Rule is made returnable in
admission matter within four months.
N.H./ ( Rakesh Kumar,J.)