Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sirohi Neha And Another vs The Oriental Insurance Company ...
2019 Latest Caselaw 3495 ALL

Citation : 2019 Latest Caselaw 3495 ALL
Judgement Date : 25 April, 2019

Allahabad High Court
Sirohi Neha And Another vs The Oriental Insurance Company ... on 25 April, 2019
Bench: Kaushal Jayendra Thaker



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 3
 

 
Case :- FIRST APPEAL FROM ORDER No. - 1108 of 2019
 

 
Appellant :- Sirohi Neha And Another
 
Respondent :- The Oriental Insurance Company Limited And 2 Others
 
Counsel for Appellant :- Ved Prakash Mishra
 

 
Hon'ble Dr. Kaushal Jayendra Thaker,J.

Learned counsel for the appellant is permitted to delete the grounds nos.C and F in the memo of appeal.

Admit.

Issue notice to the respondents by speed / registered post returnable on 27.5.2019.

Steps be taken immediately.

List on 27th May, 2019.

Order Date :- 25.4.2019/Mukesh

 

 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter