High Court Punjab-Haryana High Court

M/S New India Assurance Company vs Smt. Rashmi And Others on 2 December, 2009

Punjab-Haryana High Court
M/S New India Assurance Company vs Smt. Rashmi And Others on 2 December, 2009
    IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                   CHANDIGARH
                                        --

                                 FAO No. 176 of 1989
                                 Date of decision: 2nd December 2009


M/s New India Assurance Company                         ........ Appellant

             Versus

Smt. Rashmi and others                                  .......Respondent(s)


Coram:       Hon'ble Ms Justice Nirmaljit Kaur
                      -.-


Present:     Mr. Neeraj Khanna, Advocate
             for the appellant.

             Mr. R.A. Yadav, Advocate
             for the respondent.

                   -.-

        1.   Whether Reporters of local papers may be
             allowed to see the judgement?

        2.   To be referred to the Reporter or not?

        3.   Whether the judgement should be reported in
             the Digest?

Nirmaljit Kaur, J.

For orders, see F.A.O. No.2084 of 2008 titled as ICICI

Lombard General Insurance Company Limited vs. Smt. Sanjida and

another, decided on 02-12-2009.

(Nirmaljit Kaur)
Judge
2nd December 2009
mohan