Allahabad High Court High Court

Icici Lombard General Insurance … vs Smt. Shiv Kanti Dwivedi And … on 1 February, 2010

Allahabad High Court
Icici Lombard General Insurance … vs Smt. Shiv Kanti Dwivedi And … on 1 February, 2010
Court No. - 27

Case :- FIRST APPEAL FROM ORDER No. - 123 of 2010

Petitioner :- Icici Lombard General Insurance Comp. Ltd. Through Its Area
Respondent :- Smt. Shiv Kanti Dwivedi And Another
Petitioner Counsel :- Aanand Mohan
Respondent Counsel :- Pushpendra Singh

Hon'ble Devi Prasad Singh,J.

Hon’ble S.C. Chaurasia,J.

Admit.

Issue notice.

Let the court record be summoned.

The operation of the impugned award shall remain suspended subject to the
condition that the appellant deposits an amount of Rs.2,00,000.00 in the
Tribunal within two months which shall be subject to further orders of this
Court.

It is not necessary to issue notice to O.P. No.1 since caveat has been filed on
her behalf.

Order Date :- 1.2.2010
Rajneesh)