Allahabad High Court
National Insurance Co. Ltd. Thru … vs Misree Lal & 4 Ors. on 6 January, 2010
Court No. - 11 Case :- FIRST APPEAL FROM ORDER No. - 272 of 2003 Petitioner :- National Insurance Co. Ltd. Thru R.M. Lucknow Respondent :- Misree Lal & 4 Ors. Petitioner Counsel :- Alka Verma Respondent Counsel :- D.K.Srivastava Hon'ble Anil Kumar,J.
Learned counsel for the appellant is granted a week’s time to take steps for
service on the opposite parties. If the steps is not taken within a week this
appeal will automatically dismissed under Chapter 12, Rule IV of the
Allahabad High Court Rules.
Order Date :- 6.1.2010
Aks/-