Court No. - 11 C.M.A.No.46272 of 2009 In Case :- FIRST APPEAL FROM ORDER No. - 279 of 1996 Petitioner :- United India Insurance Co. Ltd. Respondent :- Suresh Chandra Gupta & Others Petitioner Counsel :- Anand Mohan Respondent Counsel :- Rajkumar,H.C.Srivastava Hon'ble Anil Kumar,J.
Heard Sri Anand Mohan, learned counsel for the
appellant and Sri D. N. Shah holding brief of Mr.
Rajkumar, learned counsel for the respondent No.1.
Sri D. N. Shah, learned counsel for the respondents
submits that initially statutory amount of Rs.12,500/- has
been deposited by the appellant before this Court and
the same may be allowed to withdraw in his favour.
Sri Anand Mohan, learned counsel for the appellant has
got no objection in case the said amount is withdraw in
favour of respondent no.1.
Accordingly, respondent no.1 Suresh Chandra Gupta is
allowed to withdraw a sum of Rs.12,500/-. Office is
directed to release the said amount in his favour.
Order Date :- 11.1.2010
Pramod
Case :- FIRST APPEAL FROM ORDER No. – 279 of
1996
Hon’ble Anil Kumar,J.
Anand Mohan, learned counsel for the appellant
submits that against the judgment, which is challenge in
the present appeal was also challenge in
F.A.F.O.No.263 of 1996, F.A.F.O.No.264 of 1996,
F.A.F.O. No. 265 of 1996, F.A.F.O. No.266 of 1996,
F.A.F.O. No.267 of 1996, F.A.F.O. No.268 of 1996,
F.A.F.O. No.269 of 1996 and F.A.F.O. No.274 of 1996
as such the said appeal may be listed along-with
present appeal for hearing.
Accordingly, office is directed to list the aforesaid
appeal along-with present appeal in the first week of
February, 2010.
Order Date :- 11.1.2010
Pramod