Allahabad High Court High Court

The Oriental Insurance Company … vs Smt. Nirmala Devi @ Jagdai W/O Late … on 9 July, 2010

Allahabad High Court
The Oriental Insurance Company … vs Smt. Nirmala Devi @ Jagdai W/O Late … on 9 July, 2010
Court No. - 27

Case :- FIRST APPEAL FROM ORDER No. - 810 of 2010

Petitioner :- The Oriental Insurance Company Ltd. Thru Manager T.P. Hub
Respondent :- Smt. Nirmala Devi @ Jagdai W/O Late Sobran Lal
Petitioner Counsel :- Bhanu Prakash Dubey

Hon'ble Devi Prasad Singh,J.

Hon’ble Dr. Satish Chandra,J.

Admit.

Issue notice. Let the records be summoned.

Operation of the impugned award shall remain suspended subject to the
condition that the appellant shall deposit an amount of Rs.3 lacs before the
tribunal within a period of two months from today.

Order Date :- 9.7.2010
kkb/