Court No. - 2 Civil Misc. Stay Application No. 175491 of 2010. In Case :- FIRST APPEAL FROM ORDER No. - 1853 of 2010 Petitioner :- The New India Assurance Company Ltd. Respondent :- Seedu Qureshi And Others Petitioner Counsel :- Amit Manohar Hon'ble Ashok Bhushan,J.
Hon’ble Virendra Singh,J.
Issue notice to respondent Nos. 13 to 17 returnable at an early
date. We see no reason to issue notice to claimants-respondent
Nos. 1 to 12 at this stage.
Steps be taken within two weeks’.
Four weeks’ time is granted to file counter affidavit.
List after expiry of the aforesaid period.
The amount of Rs. 15,000/-, which has been deposited for filing
this appeal, may be remitted to the Motor Accident Claims
Tribunal.
Order Date :- 3.7.2010
Shiraz
Court No. – 2
Case :- FIRST APPEAL FROM ORDER No. – 1853 of 2010
Petitioner :- The New India Assurance Company Ltd.
Respondent :- Seedu Qureshi And Others
Petitioner Counsel :- Amit Manohar
Hon’ble Ashok Bhushan,J.
Hon’ble Virendra Singh,J.
Admit.
Order Date :- 3.7.2010
Shiraz
Court No. – 2
Case :- FIRST APPEAL FROM ORDER No. – 1853 of 2010
Petitioner :- The New India Assurance Company Ltd.
Respondent :- Seedu Qureshi And Others
Petitioner Counsel :- Amit Manohar
Hon’ble Ashok Bhushan,J.
Hon’ble Virendra Singh,J.
For orders see order of date passed on the stay application.
Order Date :- 3.7.2010
Shiraz