High Court Patna High Court - Orders

Rajan Kumar vs The Lic Of India & Ors on 21 July, 2011

Patna High Court – Orders
Rajan Kumar vs The Lic Of India & Ors on 21 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              CWJC No.11757 of 2011
                                     Rajan Kumar
                                         Versus
                               The Lic Of India & Ors
                                       -----------

2 21.07.2011 On an issue raised by learned counsel for the

respondent Life Insurance of Corporation, Mr. Awadh

Bihari Ojha, learned counsel appearing on behalf of the

petitioner, takes a fair stand that the petitioner would

delete the averments made in paragraph 13 of the writ

application and an appropriate affidavit in this regard

would be filed within two weeks.

Mr. Ojha contends that in C.W.J.C. No. 10046 of

2011, similar issue has been raised. It is thus submitted

that the present matter be also directed to be listed side by

side C.W.J.C. No. 10046 of 2011.

As prayed, list this matter side by side C.W.J.C.

No. 10046 of 2011. Time, in the meanwhile, shall be

utilized by the respondent Corporation to file counter

affidavit.

( Kishore K. Mandal, J.)
pkj