IN THE HIGH COURT OF JUDICATURE AT PATNA
Miscellaneous Appeal No.372 of 2003
The National Insurance Company
Versus
Bhuneshwar Mahton & Ors
----------------------------------
8. 25.8.2011. Learned counsel for the appellant
submits that against the same impugned
judgment, the Insurance Company i.e.
National Insurance Company-appellant had
filed one another appeal i.e. Misc. Appeal
No.364 of 2003 and along with said appeal,
he had filed certified copy of the
judgment passed by the court below. In the
present appeal, photo copy of the same has
been enclosed.
Since certified copy of the
impugned is already available on record in
Misc. Appeal No.364 of 2003, filing of
certified copy in the present appeal
stands dispensed with.
N.H./ ( Rakesh Kumar,J.)