Allahabad High Court High Court

Reliance General Insurance … vs Smt. Rashmi Devi & Ors. on 12 July, 2010

Allahabad High Court
Reliance General Insurance … vs Smt. Rashmi Devi & Ors. on 12 July, 2010
Court No. - 40

Case :- FIRST APPEAL FROM ORDER DEFECTIVE No. - 1048 of 2010

Petitioner :- Reliance General Insurance Company Ltd.
Respondent :- Smt. Rashmi Devi & Ors.
Petitioner Counsel :- S.K. Mehrotra

Hon'ble Satya Poot Mehrotra,J.

Hon’ble Ashok Kumar Roopanwal,J.

Civil Misc. Application No……of 2010 has been filed today on behalf of the
appellant.

Registry is directed to give appropriate number to the said application.

Alongwith the said application, Certificate of Deposit made by the
appellant has been filed.

The Stamp Reporter is directed to submit fresh Report regarding removal of
defect, as reported in his Report dated 29.6.2010. In case the defect has been
removed, appropriate regular number will be given to the Appeal.

Put up as fresh on 19.7.2010.

Order Date :- 12.7.2010
safi