High Court Madhya Pradesh High Court

National Insurance Co.Ltd. vs Anti Bai on 25 June, 2010

Madhya Pradesh High Court
National Insurance Co.Ltd. vs Anti Bai on 25 June, 2010
                         M.A. No. 332/10

        25.06.2010

        Appellant by Shri Anoop Nair, Advocate.
        Respondent No.1 by Shri A.D. Mishra, Advocate.

They are heard on I.A. No. 753/10 which is an
application for condonation of delay.

Office has reported that the appeal is barred by 3
days.

An application for condonation of delay is moved
and it is stated in the application that the delay is neither
deliberate nor intentional and it occurred due to the
official process in obtaining the sanction to prefer the
appeal.

For the reasons stated in the application, I am
inclined to allow the same and accordingly the delay in
filing the appeal stands condoned.

I.A. No. 753/10 stands disposed of.
They are also heard on I.A. No. 752/10.
It is directed that 50% of the amount of award shall
be released in favour of the respondent no.1 subject to
furnishing of security to the satisfaction of the trial Court.

I.A. No. 752/10 stands disposed of.

(R.K. Gupta)
Judge

rao