Allahabad High Court High Court

United India Insurance Comp. Ltd. … vs Rinkal Tiwari Minar Through Raj … on 21 January, 2010

Allahabad High Court
United India Insurance Comp. Ltd. … vs Rinkal Tiwari Minar Through Raj … on 21 January, 2010
Court No. - 14

Case :- MISC. SINGLE No. - 232 of 2010

Petitioner :- United India Insurance Comp. Ltd. Through Branch Manager
Respondent :- Rinkal Tiwari Minar Through Raj Kumar Tiwari And Ors.
Petitioner Counsel :- Aanand Mohan

Hon'ble Bala Krishna Narayana,J.

Heard learned counsel for the petitioner and perused the impugned order.
Issue notice to the opposite parties no. 1 to 4 returnable within six weeks.
Steps within a week.

List this case immediately after six weeks.

The submission is that the cover note on the basis of which the petitioner has
been held liable to indemnify insurer is a forged document and the insurer did
not contest the claim petition before the tribunal.
Considering the submissions made on behalf of the petitioner and the fact
stated it is provided that till the next date of listing the effect and operation of
the impugned judgment and award dated 15.09.2009 (Annexure No. 1 to this
writ petition) passed by M.A.C.T. Pratapgarh in M.A.C.P. No. 73 of 2007,
Rinkal Tiwari Vs. Pramila Devi and others, shall remain stayed.
Order Date :- 21.1.2010