Allahabad High Court
Icici Lombard General Insurance … vs Smt. Maheshwari And Ors. on 13 January, 2010
Court No. - 27 Case :- FIRST APPEAL FROM ORDER No. - 47 of 2010 Petitioner :- Icici Lombard General Insurance Comp.Ltd. Through Its Area Respondent :- Smt. Maheshwari And Ors. Petitioner Counsel :- Aanand Mohan Respondent Counsel :- G.D.Saran Hon'ble Devi Prasad Singh,J.
Hon’ble S.C. Chaurasia,J.
Admit.
Sri G.D. Saran, Advocate appeared for respondent nos. 1 to 5.
Let a notice be issued to respondent no.6 returnable at an early date.
The operation of the impugned Award dated 23.09.2009 shall remain
suspended subject to condition that the appellant deposits a sum of Rs.
7,00,000/- before this Court within a period of two months.
Let the Lower Court Record be summoned.
Order Date :- 13.1.2010
psd