Allahabad High Court High Court

The New India Assurance Company … vs Smt. Makhan Devi And Others on 12 August, 2010

Allahabad High Court
The New India Assurance Company … vs Smt. Makhan Devi And Others on 12 August, 2010
Court No. - 40

Case :- FIRST APPEAL FROM ORDER DEFECTIVE No. - 472 of 2010

Petitioner :- The New India Assurance Company Ltd.
Respondent :- Smt. Makhan Devi And Others
Petitioner Counsel :- Nagendra Kumar Srivastava
Respondent Counsel :- Rajendra Prasad Yadav

Hon'ble Satya Poot Mehrotra,J.

Hon’ble Shyam Shankar Tiwari,J.

Sri M.K. Srivastava, learned counsel for the appellant states that an
application annexing thereto a certificate of deposit made by the appellant,
was filed in the Registry on 13.4.2010. The application is not on record. The
office is directed to trace the same and place it on record.

List in the next cause list.

Order Date :- 12.8.2010
Hsc/