Allahabad High Court High Court

The Oriental Insurance Company … vs Smt. Santosh Kumari W/O Late … on 6 August, 2010

Allahabad High Court
The Oriental Insurance Company … vs Smt. Santosh Kumari W/O Late … on 6 August, 2010
Court No. - 27

Case :- FIRST APPEAL FROM ORDER No. - 952 of 2010

Petitioner :- The Oriental Insurance Company Ltd. Thru Regional Manager
Respondent :- Smt. Santosh Kumari W/O Late Rajendra Prasad & Ors.
Petitioner Counsel :- Vashudeo Mishra

Hon'ble Devi Prasad Singh,J.

Hon’ble Anil Kumar,J.

Admit.

Issue notice. Let the record be summoned.

Operation of the impugned award shall remain suspended subject to the
condition that the appellant deposits an amount of Rs.2 lacs before the
tribunal within two months.

Order Date :- 6.8.2010
kkb/