High Court Punjab-Haryana High Court

National Insurance Company … vs Smt.Jasbir Kaur And Others on 17 November, 2009

Punjab-Haryana High Court
National Insurance Company … vs Smt.Jasbir Kaur And Others on 17 November, 2009
       IN THE HIGH COURT OF PUNJAB AND HARYANA
                     AT CHANDIGARH

                          F.A.O.No.1922 of 2008 (O&M)
                          Date of Decision 17.11.2009

National Insurance Company Limited
                                                    ...... Appellant

                          VERSUS

Smt.Jasbir Kaur and others
                                                    ...... Respondents

CORAM:- HON'BLE MR. JUSTICE A.N.JINDAL

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

                          *****

A.N.JINDAL, J(ORAL):

As per report of Registry, respondent No.5 could not be served

due to non filing of correct address. For the last two dates, appellant has

failed to file the correct address and registered covers.

As such, this appeal is dismissed in default. However, the

appellant would be at liberty to move the application for restoration.

(A.N.Jindal)
Judge
17.11.2009
mamta-II