High Court Patna High Court - Orders

Oriental Insurance Company Ltd vs The State Of Bihar & Ors on 2 September, 2011

Patna High Court – Orders
Oriental Insurance Company Ltd vs The State Of Bihar & Ors on 2 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  CWJC No.3586 of 2009
                             Oriental Insurance Company Ltd
                                              Versus
                                 The State Of Bihar & Ors
                                            -----------

02. 02.09.2011 The present writ application has been filed for

setting aside the order dated 25.06.2007 passed by Dy.

Labour Commissioner-Cum-Commissioner Workmen’s

Compensation, Munger Division, Begusarai in Workmen’s

Compensation Case No. 07 of 2005 by which the

Respondent no.2 has directed the petitioner to pay Rs.

3,58,649.20/- as compensation to the respondent no.3 in

place of respondent no.4.

It is submitted by learned counsel for the

petitioner that the order is absolutely without jurisdiction.

Issue notice to respondent nos. 3 to 5 under

ordinary process as well as by registered cover with A/D

for which requisites must be filed within a period of two

weeks.

Let the order dated 25.06.2007 passed in

Workmen’s Compensation Case No. 07 of 2005 be stayed

till the appearance of the respondent nos. 3 to 5.

      Amrendra/                                         (Dinesh Kumar Singh, J)