Patna High Court – Orders
Satya Brata Roy vs Life Insurance Corporation Of on 1 October, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.1680 of 2010
SATYA BRATA ROY
Versus
LIFE INSURANCE CORPORATION OF
-----------
02. 01.10.2010 Heard learned counsel for the petitioner and
the respondent – Corporation.
Considering the submissions and on perusal of
the petition, this restoration application is allowed and
the connected writ applications vide C.W.J.C NO. 6626 of
2009 is restored to its original file.
The M.J.C. application stands disposed of.
Jagdish/ ( Shailesh Kumar Sinha, J.)