IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.308 of 1998
Pankaj Kumar & Anr
Versus
Life Insurance Corpn.Of India&
-----------
18. 25.07.2011. Heard the learned counsel for the appellant
and the learned counsel for the State, namely, Mr.
Ajay Kumar Sharma, A.C. to A.A.G. I on the
interlocutory application No.4881 of 2011.
This application has been filed by the
appellant for exempting him from paying the
required Court fee on the ground that the appellant
is poor person and has been granted certificate by
the Legal Aid Committee, Patna High Court as
contained in Annexure-II. The learned counsel for
the respondent objected the prayer. Further, since
this matter relates to court fee and the certificate
has already been granted by the Legal Aid
Committee, Patna High Court, I heard the State
counsel.
In view of the decision reported in 1992
(1) P.L.J.R. 760, the application is allowed and the
appellant is exempted from payment of court fee.
Sanjeev/- (Mungeshwar Sahoo,J.)