Court No. - 11 C.M.A.No.46269 of 2009 In Case :- FIRST APPEAL FROM ORDER No. - 280 of 1996 Petitioner :- United India Insurance Co. Ltd. Respondent :- Suresh Chandra Gupta & Others Petitioner Counsel :- Anand Mohan Respondent Counsel :- Raj Kumar,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objection in case the said amount is withdrawn in favour of respondent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