Allahabad High Court High Court

The National Insurance Comp. Ltd. … vs Smt. Saroj Aharwal And Another on 30 July, 2010

Allahabad High Court
The National Insurance Comp. Ltd. … vs Smt. Saroj Aharwal And Another on 30 July, 2010
Court No. - 27

Case :- FIRST APPEAL FROM ORDER No. - 919 of 2010

Petitioner :- The National Insurance Comp. Ltd. Lucknow Through Its R.M.
Respondent :- Smt. Saroj Aharwal And Another
Petitioner Counsel :- R.C.Sharma

Hon'ble Devi Prasad Singh,J.

Hon’ble S.C. Chaurasia,J.

Admit.

Issue notice. Let the record be summoned.

Operation of the impugned award shall remain suspended subject to the
condition the appellant deposits an amount of Rs.7 lacs within two months
before the tribunal.

Order Date :- 30.7.2010
kkb/