Citation : 2012 Latest Caselaw 394 ALL
Judgement Date : 17 April, 2012
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 40 Case :- FIRST APPEAL FROM ORDER DEFECTIVE No. - 475 of 2012 Petitioner :- National Insurance Co. Ltd. Respondent :- Ankit And Another Petitioner Counsel :- Amit Manohar Respondent Counsel :- Shakti Dhar Dubey,Neeraj Dubey Hon'ble Sheo Kumar Singh,J.
Hon'ble Arvind K. Tripathi,J.
Sri S.D. Dubey has already put appearance on behalf of the respondents.
W have heard learned counsel for the parties on the delay condonation application.
The delay in filing the appeal has been explained in the affidavit. The Court is satisfied about the cause shown.
The delay in filing the appeal is condoned. The delay condonation application is allowed.
Office is directed to allot a regular number to the appeal.
List after 10 days.
Order Date :- 17.4.2012
sks-grade iv
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!