Allahabad High Court High Court

Icici Lombard General Insurance … vs Vimla Devi Jaiswal And Another on 10 May, 2010

Allahabad High Court
Icici Lombard General Insurance … vs Vimla Devi Jaiswal And Another on 10 May, 2010
Court No. - 27

Case :- FIRST APPEAL FROM ORDER No. - 17 of 2010

Petitioner :- Icici Lombard General Insurance Comp. Ltd. Through
Manager
Respondent :- Vimla Devi Jaiswal And Another
Petitioner Counsel :- Aanand Mohan,R.N.Pandey

Hon'ble Devi Prasad Singh,J.

Hon’ble Dr. Satish Chandra,J.
Admit.

Let lower court record be summoned.
The operation of the impugned award shall remain
suspended subject to condition the appellant deposits
an amount of Rs.50,000/- within a period of one month
before the Motor Accident Claims Tribunal, Faizabad.
Sri R. N. Pandey has put in appearance and filed
vakalatnama. Hence, it is not necessary to issue fresh
notice to the claimants-respondents.
Order Date :- 10.5.2010
KS/