Allahabad High Court
The United India Insurance Co. … vs Indoo Sahi And Others on 21 January, 2010
Court No. - 27 Case :- FIRST APPEAL FROM ORDER No. - 519 of 2001 Petitioner :- The United India Insurance Co. Ltd. Respondent :- Indoo Sahi And Others Petitioner Counsel :- S.Pradhan Hon'ble Devi Prasad Singh,J.
Hon’ble Devendra Kumar Arora J.
As prayed by learned counsel for the appellant, one week’s time is allowed to
take steps.
In case, steps are not taken within one week, the appeal shall deem to be
dismissed under Chaptor 12 Rule 4 of the High Court Rules.
Date: 21.1.2010
ashok