High Court Madhya Pradesh High Court

Udai Prakash Mishra vs Mahendra Pawar on 19 July, 2010

Madhya Pradesh High Court
Udai Prakash Mishra vs Mahendra Pawar on 19 July, 2010


M.A. No. 3960/2009
 19­7­10

Shri Uday Kumar, learned counsel for the appellants is
heard on the question of admission.

This is an appeal preferred by the claimants against
the award dated 3.7.2009 passed by the Claims Tribunal,
Jabalpur in MVC No.104/2005.

During the course of argument learned counsel
appearing for the appellants submitted that the insurance
company has filed review application which has been
allowed and the case is fixed for the evidence of the
insurance company.

In view of the aforesaid, the present appeal has
rendered infructuous against the award dated 3.7.2009.
Accordingly, the appeal is dismissed as rendered
infructuous.

(R.K. GUPTA)
Judge
S/  

 
2

M.A. No. 1855/2010