Allahabad High Court High Court

National Insurance Co. Ltd. Thru … vs Misree Lal & 4 Ors. on 6 January, 2010

Allahabad High Court
National Insurance Co. Ltd. Thru … vs Misree Lal & 4 Ors. on 6 January, 2010
Court No. - 11

Case :- FIRST APPEAL FROM ORDER No. - 272 of 2003

Petitioner :- National Insurance Co. Ltd. Thru R.M. Lucknow
Respondent :- Misree Lal & 4 Ors.
Petitioner Counsel :- Alka Verma
Respondent Counsel :- D.K.Srivastava

Hon'ble Anil Kumar,J.

Learned counsel for the appellant is granted a week’s time to take steps for

service on the opposite parties. If the steps is not taken within a week this

appeal will automatically dismissed under Chapter 12, Rule IV of the

Allahabad High Court Rules.

Order Date :- 6.1.2010
Aks/-