Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

New India Assurance Co. Ltd. vs Smt. Kamlesh Kumari And Others
2025 Latest Caselaw 10557 ALL

Citation : 2025 Latest Caselaw 10557 ALL
Judgement Date : 13 September, 2025

Allahabad High Court

New India Assurance Co. Ltd. vs Smt. Kamlesh Kumari And Others on 13 September, 2025





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


Neutral Citation No. - 2025:AHC:162887
 

 
HIGH COURT OF JUDICATURE AT ALLAHABAD 
 
FIRST APPEAL FROM ORDER No. - 1829 of 2012   
 
   New India Assurance Co. Ltd.    
 
  .....Appellant(s)   
 
 Versus  
 
   Smt. Kamlesh Kumari And Others    
 
  .....Respondent(s)       
 
   
 
  
 
Counsel for Appellant(s)   
 
:   
 
K.L.Grover, Ramesh Singh   
 
  
 
Counsel for Respondent(s)   
 
:   
 
Bhoop Singh Baghel, Indra Kumar   
 
     
 
 National Lok Adalat
 
   
 
 HON'BLE ARUN KUMAR SINGH DESHWAL, J.     

1. The authorized representative of the Insurance Company and its counsel are present.

2. An application to withdraw this appeal duly signed by authorized signatory of the appellant - Insurance Company and learned counsel for the appellant, is filed requesting for dismissal of appeal as withdrawn. The contents of application read as under:-

"1. This appeal was instituted on certain arguable issues but during the pendency, the Apex Court as well as this Court, have given judgments deciding the issue against the appellant. No arguable issue is now surviving, hence appellant finds no reason to press this appeal, thus give consent for dismissal of appeal as not pressed.

2. The appellant has moved this application under its free will and consent without any coercion/pressure of any kind.

3. The whole decretal amount, as awarded 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at the time of filing of appeal, if not already remitted to court below, be remitted forthwith and may be allowed to be withdrawn by respondent.

5. The appeal may be dismissed as withdrawn.

6. The withdrawal shall not affect the right of the appellant to contest in any other appeal/ cross appeal/ cross objection arising out of the same issue/accident."

3. The withdrawal application is taken on record.

4. In view of above, appeal stands dismissed as withdrawn.

(Ambrish Shukla, Adv.) (Arun Kumar Singh Deshwal, J.)

September 13, 2025

A.Kr.

 

 

 
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 : MAIMS

 
 
Latestlaws Newsletter