Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shriram General Insurance Co. ... vs Shri Nilesh S/O Anand Ramteke And ...
2021 Latest Caselaw 6580 Bom

Citation : 2021 Latest Caselaw 6580 Bom
Judgement Date : 21 April, 2021

Bombay High Court
Shriram General Insurance Co. ... vs Shri Nilesh S/O Anand Ramteke And ... on 21 April, 2021
Bench: S. M. Modak
21.FAST.3449.2021.                                                                                              1/2


                      IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                NAGPUR BENCH, NAGPUR

                                Civil Application (CAF) No.841/2021
                                                  IN
                                 First Appeal Stamp No.3449/2021
           Shriram General Insurance co. Ltd. Vs. Shri Nilesh S/o Anand Ramteke & Anr.
*************************************************************************************************************
Office notes, Office Memoranda of
Coram, appearances, Court's orders                               Court's or Judge's Orders
or directions and Registrar's orders.
*************************************************************************************************************
                Ms. A.S. Athalye, Advocate for the Applicant.

                 CORAM : S.M. MODAK, J.

DATE : 21st APRIL, 2021.

Hearing was conducted through Video Conferencing and the learned Advocate agreed that the audio and visual quality was proper.

Heard learned Advocate Ms. A.S. Athalye for the applicant.

In fact, there is no delay as per the order of Hon'ble Supreme Court in view of pandemic situation. This application is filed in view of the office objections.

Issue notice to the respondents, returnable after twelve weeks.

Civil Application (CAF) No.842/2021

It is submitted that the appellant has received the execution notice. They are ready to deposit the decretal amount before this Court within a period eight weeks.

In view of this, the stay is granted to the execution of judgment and decree subject to deposit of entire decretal amount

21.FAST.3449.2021. 2/2

within a period of eight weeks before this Court.

The civil application is disposed of.

The original claimant is at liberty to ask for withdrawal.

JUDGE

vijay

 
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