Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Oriental Insurance Company ... vs Smt. Shiv Kumari And Ors.
2025 Latest Caselaw 772 ALL

Citation : 2025 Latest Caselaw 772 ALL
Judgement Date : 10 May, 2025

Allahabad High Court

Oriental Insurance Company ... vs Smt. Shiv Kumari And Ors. on 10 May, 2025





HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 


?Neutral Citation No. - 2025:AHC-LKO:29179
 
Before National Lok Adalat, 
 
High Court of Judicature at Allahabad, Lucknow Bench
 
Case :- FIRST APPEAL FROM ORDER No. - 336 of 2014
 
Appellant :- Oriental Insurance Company Ltd.Thro.Its Manager/Astt.Manager
 
Respondent :- Smt. Shiv Kumari And Ors.
 
Counsel for Appellant :- S.C.Gulati
 
Counsel for Respondent :- A.K.S.Vats
 

 
Hon'ble Ajai Kumar Srivastava-I,J.
 

1. The authorized representative of Insurance Company, identified by Sri S.C. Gulati, Advocate is present and has submitted an application requesting for dismissal of appeal as withdrawn/not pressed. The contents of application read as under:

"1. This appeal when instituted had certain arguable issues but during pendency and the subsequent judgments of Apex Court as well as of this Court, have covered those issues by deciding matters against appellant and no more arguable issue is now surviving, hence appellant finds no reason to continue with this appeal and is giving consent for dismissal of appeal as not pressed.

2. The appellant has moved this application by his/her free consent and without any coercion/ pressure of any kind.

3. The whole decretal amount if not already paid shall be paid within two months from today.

4. Amount deposited at the time of filing of appeal, if not already remitted to Court below, be remitted forthwith and may be allowed to be withdrawn by the respondent.

5. It is respectfully prayed that the appeal may be dismissed as withdrawn/not pressed.

6. This withdrawal shall not affect any right to contest in any other cross appeal arising out of same issue."

2. In view of above, appeal stands disposed of as withdrawn/not pressed.

3. The record of Tribunal, if received, shall be remitted forthwith.

4. Let a copy of this order be also transmitted to the learned Tribunal as well as claimant.

(Kirti Srivastava, Adv.) (Ajai Kumar Srivastava-I, J.)

Order Date :- 10.5.2025/Shubhankar

 

 

 
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