IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.17 of 2010
1. THE D. M., NATIONAL INSURANCE CO. LTD. MOTIJHEEL, MUZAFFARPUR
Versus
1. LALITA DEVI W/O GYANI RAI R/O VILL.- KHARKHAUHA, P.S.-
RUNNISAIDPUR, DISTT.- SITAMARHI
2. GYANI RAI S/O GARBHU RAI, FATHER R/O VILL.- KHARKHAUHA, P.S.-
RUNNISAIDPUR, DISTT.- SITAMARHI
3. RAJESH RAI S/O SATYANARAIN RAI VILL.- KRISHAK BAJAR, JODHA
RAIPUR, DISTT.- RAIPUR, CHATTISGARH-492006
-----------
03/ 27.07.2010 This appeal is admitted for hearing.
Call for the lower court records of Claim Case No. 22 of
2008 from the court of 5th Additional District Judge -cum- Motor
Vehicle Accident Claim Tribunal, Muzaffarpur.
Issue notice to the respondents both under ordinary process
as well as registered cover with A/D, for which requisites etc. must be
filed within two weeks, failing which the memorandum of appeal shall
stand rejected without further reference to the Bench.
Kundan (Gopal Prasad, J.)