Allahabad High Court High Court

The New India Assurance Company … vs Smt. Nandrani W/O Late Kallu & Ors. on 16 July, 2010

Allahabad High Court
The New India Assurance Company … vs Smt. Nandrani W/O Late Kallu & Ors. on 16 July, 2010
Court No. - 27
Case :- FIRST APPEAL FROM ORDER No. - 844 of 2010

Petitioner :- The New India Assurance Company Ltd. Thru Manager
Respondent :- Smt. Nandrani W/O Late Kallu & Ors.
Petitioner Counsel :- Harpal Singh Chadha

Hon'ble Devi Prasad Singh,J.

Hon’ble Yogesh Chandra Gupta,J.

Admit.

Issue notice.

In the meantime, operation of the impugned award shall remain stayed subject
to appellant deposits Rs. one lac before the Tribunal within a period of two
months.

Order Date :- 16.7.2010

Zh