IN THE HIGH COURT OF JUDICATURE AT PATNA
Miscellaneous Appeal No.113 of 2011
Most. Beena Kumari & Ors
Versus
The Union Of India
----------------------------------
05 26-08-2011 Heard learned counsel for the appellants and Sri Ashok
Kumar Keshri , learned counsel for the Respondent/ Union of India
through the General Manager, East Central Railway, Hajipur(Bihar).
For proper adjudication, it would be necessary to peruse the lower
court record.
Call for lower court record of Claim Application
no.OA107 of 2004 from the court of Sri N.S. Gopakumar, Member
(Judicial), Railway Claims Tribunal, Patna Bench and Sri H.G.
Sharma, Member (Technical) of Railway Claims Tribunal, Patna
Bench and put up this appeal after receipt of the same.
In the meanwhile, learned counsel for the appellants may
file affidavit specifying as to whether the compensation amount was
received or not. If received, he must clarify the date of receipt of
compensation amount.
( Rakesh Kumar, J.)
NKS/-