High Court Patna High Court - Orders

The Divisional Manager,Oriental … vs Chinta Mani Singh & Ors on 9 August, 2011

Patna High Court – Orders
The Divisional Manager,Oriental … vs Chinta Mani Singh & Ors on 9 August, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                          C.R. No.36 of 2011
                  The Divisional Manager, Oriental Insurance Company Ltd.
                                                  Versus
                                     Chinta Mani Singh & Ors
                                                -----------

5. 09.08.2011 Issue notice upon the opposite parties for

which the requisites must be filed under registered cover

with A/D as well as ordinary process within two weeks by

the petitioner, failing which this revision application shall

stand rejected without further reference to the bench.

I.A. No. 4960 of 2011.

This Interlocutory application has been filed

by the petitioner praying for stay of Execution Case No.

04 of 2008 arising out of Claim Case No. 313 of 2005

pending before Motor Vehicles Act, Tribunal at

Muzaffarpur .

Issue notice upon the opposite parties for

which the requisites must be filed within two weeks under

registered cover with A/D as well as ordinary process,

failing which this application shall stand rejected without

further reference to the bench. The Executing Court is,

however, directed to proceed with the execution case and

disburse the cheque, deposited by the petitioner, to the

claimants after taking appropriate security in accordance
2

with law which should be sufficient for the recovery of the

amount received by the claimants in case of setting aside,

variation or modification of the judgment and award under

execution.

( V. Nath, J.)
Nitesh