IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.4135 of 2009
MUMTAJ BEGUM
Versus
RAM CHANDRA MUKHIYA & ANR
-----------
5 21-09-2010 On behalf of United India Insurance Company
a prayer has been made for one week time to seek
instruction.
As prayed, put up under the same heading
after one week.
It is made clear that if there is no stay granted
by any competent court on the directions given by
Division Bench of this court in annexure-1, the Insurance
Company shall take all steps to make the payment at the
earliest, preferably, with two weeks.
(Shiva Kirti Singh, J.)
BKS/- (Hemant Kumar Srivastava, J.)