Allahabad High Court High Court

The New India Assurance Co. Ltd. vs Governor Gaur & Another on 21 July, 2010

Allahabad High Court
The New India Assurance Co. Ltd. vs Governor Gaur & Another on 21 July, 2010
Court No. - 40

Case :- FIRST APPEAL FROM ORDER DEFECTIVE No. - 1163 of 2010

Petitioner :- The New India Assurance Co. Ltd.
Respondent :- Governor Gaur & Another
Petitioner Counsel :- Saurabh Srivastava

Hon'ble Satya Poot Mehrotra,J.

Hon’ble Shyam Shankar Tiwari,J.

Civil Misc. Application No. nil of 2010 has been filed on behalf of the
appellant.

Registry is directed to give appropriate number to the said application.

Along with the said application, certificate of deposit made before the
Workmen’s Compensation Commissioner has been filed.

The Stamp Reporter is directed to submit Report regarding removal of the
defect, as reported in his Report dated 16.7.2020.

In case, the defect has been removed, appropriate regular number will be
given to the Appeal.

Put up as fresh on 28.7.2010.

Order Date :- 21.7.2010
SFH