Allahabad High Court
New India Assurance Company Ltd. vs Smt. Agar Kali And Another on 14 July, 2010
Court No. - 1 Case :- FIRST APPEAL FROM ORDER No. - 2060 of 2010 Petitioner :- New India Assurance Company Ltd. Respondent :- Smt. Agar Kali And Another Petitioner Counsel :- Syed Ali Murtaza Respondent Counsel :- Suresh Chandra Mishra Hon'ble Rakesh Tiwari,J.
Learned counsel for the appellant prays for and is granted three days time to
study the matter and to cite case law on the point “who is not duly licensed”
as used in Section 149 (a) (2) of Motor Vehicles Act.
Put up on 19.7.2010.
Order Date :- 14.7.2010
RCT/-