IN THE HIGH COURT OF JUDICATURE AT PATNA
M.A. No. 272 of 2002
MEENA DEVI & ORS.
Versus
NATIONAL INSURANCE COMAPANY &ANR.
With
M.A. No. 295 of 2002
NATIONAL INSURANCE COMAPANY
Versus
MEENA DEVI & ORS
****
/7/ 20.08.2010 The learned counsel for the appellants submits that
since both the parties have appeared, hence, the memo of
appeals be heard and finally disposed off at the earliest, but,
since the lower Court’s record has not been received, let it
be called for, as prayed for, at the cost of the appellants of
M.A. No. 272 of 2002. Hence the appellants are directed to
deposit the cost of special messenger by Tuesday, i.e.,
24.08.2010.
Put up immediately after the receipt of the lower
Court’s record.
(Gopal Prasad, J. )
S.A.