Allahabad High Court High Court

The National Insurance Comp. Ltd. … vs Smt. Kusuma Devi And Ors. on 28 January, 2010

Allahabad High Court
The National Insurance Comp. Ltd. … vs Smt. Kusuma Devi And Ors. on 28 January, 2010
Court No. - 27

Case :- FIRST APPEAL FROM ORDER No. - 108 of 2010

Petitioner :- The National Insurance Comp. Ltd. Through Its R.M.
Respondent :- Smt. Kusuma Devi And Ors.
Petitioner Counsel :- R.C.Sharma

Hon'ble Devi Prasad Singh,J.

Hon’ble Devendra Kumar Arora,J.

Admit.

Issue Notice.

Summon the lower court record. List thereafter.
Operation and implementation of the impugned Award dated 26.11.2009 shall
remain suspended subject to the condition that the appellant deposits Rs. Two
lacs inclusive of statutory deposit before the learned Tribunal within one
month from today, which shall be subject to further orders of this Court.

Order Date :- 28.1.2010
ashok