Allahabad High Court High Court

United India Insurance Co. Ltd., … vs Smt. Kiranwati & Others on 4 February, 2010

Allahabad High Court
United India Insurance Co. Ltd., … vs Smt. Kiranwati & Others on 4 February, 2010
Court No. - 19

Case :- FIRST APPEAL FROM ORDER No. - 343 of 1995
Petitioner :- United India Insurance Co. Ltd., Alld.
Respondent :- Smt. Kiranwati & Others
Petitioner Counsel :- K.S. Amist
Respondent Counsel :- B.P. Verma

Hon'ble Sanjay Misra,J.

Office report dated 3.2.2010 indicates that the appellant has not taken steps
for service of notice on respondent nos. 5 to 9. Learned counsel for the
appellant prays for and is granted two weeks time to take steps by registered
post AD.

In the meantime learned counsel for the appellant may also file rejoinder
affidavit in the stay matter.

Order Date :- 4.2.2010
Pravin