Allahabad High Court High Court

The New India Assurance Co. Ltd., … vs Sobhit Kumar Andothers on 1 February, 2010

Allahabad High Court
The New India Assurance Co. Ltd., … vs Sobhit Kumar Andothers on 1 February, 2010
Court No. - 34

Case :- FIRST APPEAL FROM ORDER No. - 1042 of 2002

Petitioner :- The New India Assurance Co. Ltd., Etawah
Respondent :- Sobhit Kumar Andothers
Petitioner Counsel :- Poonam Srivastava,Sonal Srivastava
Respondent Counsel :- B.R. Singh,K.D. Mishra

Hon'ble Prakash Chandra Verma,J.

Hon’ble Ram Autar Singh,J.

This is an application for release of the amount deposited in the Bank in the
name of minor claimants on the ground that they have become now major.

MACT, concerned is directed to verify about the fact as to whether they have
become major or not and if finds that the assertion of learned counsel for the
appellant is correct then he shall release the amount deposited in the Bank in
the name of minor claimants.

Application is disposed of accordingly.

Order Date :- 1.2.2010
RKS/