Allahabad High Court High Court

The New India Assurance Company … vs Seedu Qureshi And Others on 3 July, 2010

Allahabad High Court
The New India Assurance Company … vs Seedu Qureshi And Others on 3 July, 2010
Court No. - 2
Civil Misc. Stay Application No. 175491 of 2010.

In
Case :- FIRST APPEAL FROM ORDER No. - 1853 of 2010

Petitioner :- The New India Assurance Company Ltd.
Respondent :- Seedu Qureshi And Others
Petitioner Counsel :- Amit Manohar

Hon'ble Ashok Bhushan,J.

Hon’ble Virendra Singh,J.

Issue notice to respondent Nos. 13 to 17 returnable at an early
date. We see no reason to issue notice to claimants-respondent
Nos. 1 to 12 at this stage.

Steps be taken within two weeks’.

Four weeks’ time is granted to file counter affidavit.

List after expiry of the aforesaid period.

The amount of Rs. 15,000/-, which has been deposited for filing
this appeal, may be remitted to the Motor Accident Claims
Tribunal.

Order Date :- 3.7.2010
Shiraz

Court No. – 2
Case :- FIRST APPEAL FROM ORDER No. – 1853 of 2010

Petitioner :- The New India Assurance Company Ltd.
Respondent :- Seedu Qureshi And Others
Petitioner Counsel :- Amit Manohar

Hon’ble Ashok Bhushan,J.

Hon’ble Virendra Singh,J.

Admit.

Order Date :- 3.7.2010
Shiraz
Court No. – 2
Case :- FIRST APPEAL FROM ORDER No. – 1853 of 2010

Petitioner :- The New India Assurance Company Ltd.
Respondent :- Seedu Qureshi And Others
Petitioner Counsel :- Amit Manohar

Hon’ble Ashok Bhushan,J.

Hon’ble Virendra Singh,J.

For orders see order of date passed on the stay application.

Order Date :- 3.7.2010
Shiraz