IN THE HIGH COURT OF JUDICATURE AT PATNA
M.A. No.260 of 2002
NEW INDIA ASSURANCE COMPANY LIMITED
Versus
SHAHJADI BEGUM & ORS.
****
/8/ 26.10.2010 Heard.
Admit.
Call for the lower Court’s record Claim Case No.
46 of 1993 from the Court of Sri Bijay Kumar Verma, 1st
Additional District Judge-cum-Motor Accident Vehicles
Claim Tribunal, Begusarai.
Since, all the parties have appeared, no notice is
required to be issued.
The rule is made returnable within three weeks.
The learned counsel for the appellant submits that
M.A. No. 261 of 2002 was ordered to be made analogous
with this Miscellaneous Appeal by order, dated 19.06.2006.
Miscellaneous Appeal No. 261 of 2002 appears to have
been treated by the office as dismissed for default for non-
compliance of the order, dated 11.01.2005, for non-filing of
the certified copy of the judgment, however, it is contended
that both the cases arise out of common judgment, passed in
Motor Accident Claim Case No. 46 and 47 of 1993
-2-
respectively which were heard analogously and a common
order was passed and, hence, prays that he may be permitted
to file appropriate petition so that both the cases be heard
together.
(Gopal Prasad, J. )
S.A.