High Court Patna High Court - Orders

Rang Bahadur Singh vs The State Of Bihar & Ors. on 21 September, 2011

Patna High Court – Orders
Rang Bahadur Singh vs The State Of Bihar & Ors. on 21 September, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Miscellaneous Jurisdiction Case No.991 of 2011

                  Rang Bahadur Singh SON OF LATE JOKHU SINGH A
                  RESIDENT OF 60, L.I.G.H. KANKARBAGH COLONY,
                  P.S. KANKARBAGH, PTNA
                                          Versus
                             The State Of Bihar & Ors.
                             ----------------------------------

2 21/09/2011 None appears for the petitioner. Show cause on

behalf of the L.I.C. has been filed where statement has

been made that the sum assured of rupees two lakhs has

already been paid and delay in payment has also earned

interest for the petitioner which too has been authorized

and sanctioned and, in fact, received in terms of

Annexure-A to the show cause.

In view of the above, this contempt application is

dismissed.

    AMIN/                        (Ajay Kumar Tripathi, J.)