IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.13312 of 2008
The Div.Manager,National Insur
Versus
The State Of Bihar & Ors
-----------
2 05.08.2011 The present writ application has been filed for
setting aside the order passed by Permanent Lok Adalat,
Muzaffarpur in Claim Case No. 352 of 2006 directing the
petitioner’s company to pay Rs. 1,67,000/- with 6%
interest.
It is submitted by learned counsel for the
petitioner that the Lok Adalat decided the matter contrary
to the provisions of Section 22 C and D of the Legal
Service Act.
From the perusal of the impugned, prima facie
the submission of learned counsel for the petitioner has
substance.
Issue notice to opposite party no.2 and 3 under
ordinary process as well as by registered cover with A/D
for which requisites must be filed within two weeks.
In the mean time let the operation of the order
dated 30.06.2008 passed in Claim Case No. 352 of 2006,
as contained in Annexure-1, be stayed.
2
Learned counsel for the petitioner permitted to
make necessary correction.
Amrendra/ (Dinesh Kumar Singh, J)