High Court Patna High Court - Orders

The New India Assurance Compan vs M/S Ram Bharat Singh on 12 September, 2011

Patna High Court – Orders
The New India Assurance Compan vs M/S Ram Bharat Singh on 12 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   First Appeal No.601 of 1997
                                 The New India Assurance Compan
                                                 Versus
                                      M/S Ram Bharat Singh
                                    ----------------------------------

25. 12.09.2011 On 30.08.2011, this Interlocutory Application

No.5714 of 2011 was listed under the heading for orders

on petitions. It appears that this application was filed by

the respondent no.1 but nobody appeared to press that

application on that day. Therefore, it was adjourned

directing that it shall be listed after 10 days. Today also,

when this application is called out for hearing under the

heading for orders on petitions, nobody appeared to press

the said application.

The learned counsel appearing on behalf of the

State Bank of India is present. She submitted that no copy

of the application has been served on her. The learned

counsel appearing on behalf of the appellant is also present

and according to him also, the copy of the application has

not been served on her.

In such view of the matter, the Interlocutory

Application No.5714 of 2011 is rejected as not pressed.

Saurabh                                                ( Mungeshwar Sahoo, J.)