Allahabad High Court High Court

The United India Insurance Co. … vs Indoo Sahi And Others on 21 January, 2010

Allahabad High Court
The United India Insurance Co. … vs Indoo Sahi And Others on 21 January, 2010
Court No. - 27
Case :- FIRST APPEAL FROM ORDER No. - 519 of 2001
Petitioner :- The United India Insurance Co. Ltd.

Respondent :- Indoo Sahi And Others
Petitioner Counsel :- S.Pradhan

Hon'ble Devi Prasad Singh,J.

Hon’ble Devendra Kumar Arora J.

As prayed by learned counsel for the appellant, one week’s time is allowed to
take steps.

In case, steps are not taken within one week, the appeal shall deem to be
dismissed under Chaptor 12 Rule 4 of the High Court Rules.

Date: 21.1.2010

ashok