Citation : 2021 Latest Caselaw 465 Bom
Judgement Date : 8 January, 2021
F.A.25.2021. 1/1
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH, NAGPUR
First Appeal No.25 of 2021
The Oriental Insurance Company Ltd. Vs. Sanjay Ramu Parteki & Ors.
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
Office notes, Office Memoranda of
Coram, appearances, Court's orders Court's or Judge's Orders
or directions and Registrar's orders.
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
Shri Lalit Limaye, Advocate for the Appellant.
CORAM : S.M. MODAK, J.
DATE : 8th JANUARY, 2021.
Heard.
The Claims Tribunal, Amravati as per the judgment dated 19th July, 2019 directed the present appellant as well as the other respondents therein to pay the amount of compensation. This appeal is filed by Insurance Company.
Admit.
Call for record and proceedings.
Issue notice to the respondents.
Civil Application (CAF) No.18/2021
Stay is granted to the execution of the decree, subject to deposit of the entire decretal amount within a period of twelve weeks.
JUDGE
vijay
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!