Patna High Court – Orders
National Insurance Company Ltd vs Bhagirath Singh &Amp; Anr on 4 August, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
M.A. No.389 of 2008
NATIONAL INSURANCE COMPANY LTD
Versus
BHAGIRATH SINGH & ANR.
****
/5/ 04.08.2010 The learned counsel
for the appellant contends that
the amount has been deposited
and the amount has also been
received by the respondents
and the deposit inform be even
typed has been entertained,
hence, the defect pointed out
by office note, dated
03.08.2010, be ignored.
(Gopal Prasad, J. )
S.A.