High Court Patna High Court - Orders

Rajendra Kr. Gupta vs The State Of Bihar & Ors. on 9 September, 2011

Patna High Court – Orders
Rajendra Kr. Gupta vs The State Of Bihar & Ors. on 9 September, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Miscellaneous Jurisdiction Case No.273 of 2011
                                       Rajendra Kumar Gupta
                  SON OF SRI KRISHNA KUMAR GUPTA, RESIDENT OF NEW
                COLONY GANDHI CHOWK, CHAPRA, P.S.-CHAPRA, DISTRICT-
                                    CHAPRA:--PETITIONER.
                                                 Versus
              1. The State Of Bihar THROUGH THE COLLECTOR, CHAPRA AT
                 SARAN.
              2. SRI BINAY MOHAN NAGPATNEY, THE BRANCH MANAGER,
                 THE NEW INDIA ASSURANCE COMPANY LTD., CHAPRA
                 BRANCH, CHAPRA.....RESPONDENTS/CONTEMNORS.
                                    ----------------------------------

6. 09.09.2011. Learned counsel for the petitioner states that

the documents called for by the Insurance Company

under letter dated 06.03.2007, Annexure-C to the

supplementary show-cause shall be made available to

the Branch Manager at Chapra within reasonable time.

Once the documents are made available to the Branch

Manager, he shall consider the insurance claim of the

petitioner and do the needful within reasonable time,

failing which the petitioner shall have the liberty to

approach this Court.

The contempt petition is, accordingly,

disposed of.

     P.K.P.                               (V.N.Sinha,J.)