Allahabad High Court High Court

United India Insurance Co. Ltd. vs Suresh Chandra Gupta & Others on 11 January, 2010

Allahabad High Court
United India Insurance Co. Ltd. vs Suresh Chandra Gupta & Others on 11 January, 2010
Court No. - 11
C.M.A.No.46272 of 2009
In

Case :- FIRST APPEAL FROM ORDER No. - 279 of 1996

Petitioner :- United India Insurance Co. Ltd.
Respondent :- Suresh Chandra Gupta & Others
Petitioner Counsel :- Anand Mohan
Respondent Counsel :- Rajkumar,H.C.Srivastava

Hon'ble Anil Kumar,J.

Heard Sri Anand Mohan, learned counsel for the

appellant and Sri D. N. Shah holding brief of Mr.

Rajkumar, learned counsel for the respondent No.1.

Sri D. N. Shah, learned counsel for the respondents

submits that initially statutory amount of Rs.12,500/- has

been deposited by the appellant before this Court and

the same may be allowed to withdraw in his favour.

Sri Anand Mohan, learned counsel for the appellant has

got no objection in case the said amount is withdraw in

favour of respondent no.1.

Accordingly, respondent no.1 Suresh Chandra Gupta is

allowed to withdraw a sum of Rs.12,500/-. Office is

directed to release the said amount in his favour.
Order Date :- 11.1.2010
Pramod
Case :- FIRST APPEAL FROM ORDER No. – 279 of
1996

Hon’ble Anil Kumar,J.

Anand Mohan, learned counsel for the appellant
submits that against the judgment, which is challenge in
the present appeal was also challenge in
F.A.F.O.No.263 of 1996, F.A.F.O.No.264 of 1996,
F.A.F.O. No. 265 of 1996, F.A.F.O. No.266 of 1996,
F.A.F.O. No.267 of 1996, F.A.F.O. No.268 of 1996,
F.A.F.O. No.269 of 1996 and F.A.F.O. No.274 of 1996
as such the said appeal may be listed along-with
present appeal for hearing.

Accordingly, office is directed to list the aforesaid
appeal along-with present appeal in the first week of
February, 2010.

Order Date :- 11.1.2010
Pramod