Allahabad High Court High Court

Naresh vs The New India Assurance Company … on 1 February, 2010

Allahabad High Court
Naresh vs The New India Assurance Company … on 1 February, 2010
Court No. - 34

Case :- FIRST APPEAL FROM ORDER DEFECTIVE No. - 163 of 2010

Petitioner :- Naresh
Respondent :- The New India Assurance Company Ltd. And Another
Petitioner Counsel :- Rakesh Kumar Porwal

Hon'ble Prakash Chandra Verma,J.

Hon’ble Ram Autar Singh,J.

The appeal is filed out of time with an application under Section 5 of the
Limitation Act.

Issue notice upon the respondents by registered post with acknowledgement
due to hear out the objection, if any, in connection with the application for
condonation of delay within a period of fortnight from this date returnable six
weeks hence.

Order Date :- 1.2.2010
RKS/