Punjab-Haryana High Court
New India Assurance Company … vs Muni Lal And Others on 2 December, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
--
FAO No. 800 of 2008
Date of decision: 2nd December 2009
New India Assurance Company Limited ........ Appellant
Versus
Muni Lal and others .......Respondent(s)
Coram: Hon'ble Ms Justice Nirmaljit Kaur
-.-
Present: Mr. Neeraj Khanna, Advocate
for the appellant.
Mr. Amit Rawal, Advocate
for respondent No.2.
-.-
1. Whether Reporters of local papers may be
allowed to see the judgement?
2. To be referred to the Reporter or not?
3. Whether the judgement should be reported in
the Digest?
Nirmaljit Kaur, J.
For orders, see F.A.O. No.2084 of 2008 titled as ICICI
Lombard General Insurance Company Limited vs. Smt. Sanjida and
another, decided on 02-12-2009.
(Nirmaljit Kaur)
Judge
2nd December 2009
mohan