High Court Patna High Court - Orders

The Branch Manager Oriental In vs Ganesh Prasad &Amp; Ors on 30 November, 2010

Patna High Court – Orders
The Branch Manager Oriental In vs Ganesh Prasad &Amp; Ors on 30 November, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    MA No.589 of 2007
             1.    THE BRANCH MANAGER, ORIENTAL INSURANCE
                   COMPANY LTD. BEGUSARAI ...... (OPP. PARTY NO.2)
             2.    THE DIVISIONAL MANAGER, ORIENTAL INSURANCE
                   COMPANY LTD. MUXAFFARPUR ...... (OPP. PARTY
                   NO.3) BOTH THROUGH ITS DULY CONSTITUTED
                   ATTORNEY SRI RAKESH KUMAR, CHIEF REGIONAL
                   MANGER, ORIENTAL INSURANCE COMPANY LTD.,
                   REGIONAL OFFICE PIR MOHANI KADAM KUAN P.O. &
                   P.S. KADAM KUAN, PATNA             ....... APPELLANTS
                                           Versus
             1.    GANESH PRASAD SON OF LATE RAGUNANDAN
                   BHAGAT ..... (CLAIMANT NO.1)
             2.    SMT. SNEH LATA DEVI WIFE OF GANESH PRASAD .....
                   (CLAIMANT NO.2), BOTH RESIDENTS OF RAMPUR
                   SHANKER P.S. AND P.O. MEHSI DISTRICT EAST
                   CHAMPARAN AT PRESENT RESIDENT OF C/O H.N.
                   CARRIER (A.C.C. CEMENT AGENCY) GOPAL JEE LANE
                   P.S. & P.O. TOWN MUZAFFARPUR DISTRICT
                   MUZAFFARPUR
             3.    PRAKASH CHANDRA THAKUR SON OF LATE UMA
                   KANT THAKUR AT & P.O. LABHGAON, P.S. KHAGARIA,
                   DISTRICT KHAGARIA ..... (OPP. PARTY NO.1)
                                                     ....... RESPONDENTS
                                         -----------

10. 30.11.2010 It has been submitted that the matter has already

been settled vide Miscellaneous Appeal No.354 of 2007

in Lok Adalat by an order dated 17.3.2010 and,

therefore, there is no justification for continuance of this

proceeding.

In view of the settlement between the parties, it

is proper that the sum of 25,000/- deposited for

preferring this appeal should be returned to the
2

appellants within a period of three months.

The application is disposed of with these

observations.

Narendra/                       ( Anjana Prakash, J. )