Punjab-Haryana High Court
National Insurance Company … vs Smt.Jasbir Kaur And Others on 17 November, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
F.A.O.No.1922 of 2008 (O&M)
Date of Decision 17.11.2009
National Insurance Company Limited
...... Appellant
VERSUS
Smt.Jasbir Kaur and others
...... Respondents
CORAM:- HON'BLE MR. JUSTICE A.N.JINDAL
Present: Mr.Neeraj Khanna, Advocate,
for the appellant.
*****
A.N.JINDAL, J(ORAL):
As per report of Registry, respondent No.5 could not be served
due to non filing of correct address. For the last two dates, appellant has
failed to file the correct address and registered covers.
As such, this appeal is dismissed in default. However, the
appellant would be at liberty to move the application for restoration.
(A.N.Jindal)
Judge
17.11.2009
mamta-II