Patna High Court – Orders
The New India Assurance Co.Ltd vs The State Of Bihar & Anr on 1 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.5729 of 2008
The New India Assurance Co.Ltd
Versus
The State Of Bihar & Anr
-----------
2 01.07.2011 Nobody appears to press this writ petition, when it is called
out.
Learned counsel for the respondent-State appear and
submits that besides the case appearing to have become
infructuous, the same may also not be maintainable.
However, in view of nobody appearing on behalf of the
petitioner, by way of indulgence, list the case after eight weeks.
( Ahsanuddin Amanullah, J. )
Sudha