IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.200 of 2011
Tarara Devi @ Pushpa Devi
Versus
New India Asurance Comp. Ltd.
-----------
03 21-07-2011 Admit.
Call for lower court record of M.V. Case No.58 /2006
(Tr.No.139 of 2009) from the court of 3rd Addl. District Judge-cum-
Motor Vehicles Accident Claims Tribunal, Rohtas at Sasaram
Issue notice to Respondent nos. 2 to 5 through ordinary process,
for which requisites etc. must be filed within 10 days, failing which this
appeal shall stand dismissed without further reference to a Bench.
Since Sri M.P. Jaiswal, learned counsel has already appeared
on behalf of Respondent no.1, there is no need to pass order for issuance
of notice against Respondent no.1.
NKS/- ( Rakesh Kumar, J. )