Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The New India Assurance Company ... vs Smt. Pushpa Devi And Ors.
2018 Latest Caselaw 4396 ALL

Citation : 2018 Latest Caselaw 4396 ALL
Judgement Date : 18 December, 2018

Allahabad High Court
The New India Assurance Company ... vs Smt. Pushpa Devi And Ors. on 18 December, 2018
Bench: Rajesh Singh Chauhan



HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?Court No. - 24
 
Case :- FIRST APPEAL FROM ORDER DEFECTIVE No. - 136 of 2014
 
Appellant :- The New India Assurance Company Ltd. Lko.Thru Dy.Manager
 
Respondent :- Smt. Pushpa Devi And Ors.
 
Counsel for Appellant :- Ved Prakash,Bhanu Prakash Dubey,Kartikey Dubey
 

 
Hon'ble Rajesh Singh Chauhan,J.

On the request of learned counsel for the appellant, two days' further time and no more is granted to take necessary steps for service upon the respondent Nos.1 to 6.

It is made clear that if the steps are not taken within the aforesaid period, the instant appeal shall be dismissed under the Rules of the Court.

Order Date :- 18.12.2018

Suresh/

[Rajesh Singh Chauhan,J.]

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter