Patna High Court – Orders
National Insurance Company Ltd vs Sunita Devi &Amp; Ors on 21 September, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.379 of 2007
NATIONAL INSURANCE COMPANY LTD
Versus
SUNITA DEVI & ORS
-----------
07/ 21.09.2010 Learned counsel for the appellant contended
that the notices on behalf of the respondent no. 2 to 6 has
been received by respondent no. 1, the wife of the
deceased on behalf of her minor sons and daughters as
well as for her father-in-law and her mother-in-law and
hence that shall be deemed to be valid service. However,
with regard to the respondent no. 7 as prayed for, is
granted two week’s time to take steps for appeal notice.
Kundan (Gopal Prasad, J.)