IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.13283 of 2004
ORIENTAL INSURANCE COMPANY LTD.
Versus
THE STATE OF BIHAR & ORS.
-----------
6. 18.04.2011 Learned counsel appearing on behalf of
the petitioner submits that due to non compliance of
peremptory order dated 6.2.2008 passed by a Bench
of this Court, the writ petition against respondent
no. 2 stood rejected. He claims to have filed M.J.C.
No. 1249 of 2008 for restoration of the writ petition
against respondent no. 2. It is further submitted
that the aforesaid restoration petition has not been
listed as yet.
List this matter after disposal of the
aforesaid M.J.C. No. 1249 of 2008 under the same
heading. Office is hereby directed to take steps for
early disposal of aforesaid restoration application
filed by the petitioner.
In the meantime, learned counsel for
respondent nos. 3 and 4 should also seek
instructions and should file a counter affidavit, so
that the matter is finally disposed of on next date of
hearing under the same heading.
Anand Kr. ( Birendra Prasad Verma, J.)