Allahabad High Court High Court

Smt. Ranno Devi vs Iffco Tokyo General Insurance … on 4 February, 2010

Allahabad High Court
Smt. Ranno Devi vs Iffco Tokyo General Insurance … on 4 February, 2010
Court No. - 34

Case :- FIRST APPEAL FROM ORDER DEFECTIVE No. - 227 of
2010

Petitioner :- Smt. Ranno Devi
Respondent :- Iffco Tokyo General Insurance Company Ltd. And
Others
Petitioner Counsel :- Lal Chandra Sahu

Hon'ble Prakash Chandra Verma,J.

Hon’ble Ram Autar Singh,J.
We have perused the affidavit filed in support of the application
for condonation of delay. The reason stated in the affidavit are
satisfactory. Delay is condoned.
Admit.

Issue notice.

Summon lower court record. List thereafter.
Order Date :- 4.2.2010
ssm