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

Shriram General Insurance ... vs P Nazeer Ahmed Nazeer
2021 Latest Caselaw 3581 AP

Citation : 2021 Latest Caselaw 3581 AP
Judgement Date : 16 September, 2021

Andhra Pradesh High Court - Amravati
Shriram General Insurance ... vs P Nazeer Ahmed Nazeer on 16 September, 2021
                                        1


         HIGH COURT OF ANDHRA PRADESH AT AMARAVATI

             MAIN CASE No.: M.A.C.M.A.No.1134 of 2019

                              PROCEEDING SHEET

Sl.
                                             ORDER

No DATE

2. 16.09.2021 DEV, J

I.A.No.1 of 2019

It is represented by the learned counsel for the petitioner/appellant that notices sent to the respondent Nos.2 and 3 are served and notice sent to respondent No.1 is unserved and sought time to take out notice afresh to the respondent No.1.

Post the matter on 21.10.2021 to enable the petitioner/appellant to take out fresh notice and file proof of service.

___________ DEV, J I.A.No.2 of 2019

Heard the learned counsel for the petitioner/appellant and perused the material available on record.

There shall be interim stay of operation of the decree and judgment dated 05.11.2018 in M.V.O.P.No.513 of 2015 on the file of the Motor Vehicle Accident Claims Tribunal - cum - V Additional District Judge, Kurnool on condition of depositing 50% of the decretal amount along with proportionate interest and costs within a period of eight (8) weeks from today.

___________ DEV, J Note:-

Furnish C.C. by tomorrow.

B/O KLPD

 
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