Citation : 2021 Latest Caselaw 7979 Bom
Judgement Date : 16 June, 2021
17.FAST.88.2020. 1/1
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH, NAGPUR
Civil Application (CAF) No.775/2021
IN
First Appeal Stamp No.88/2020
Bajaj Allianz General Insurance Co. Ltd. Vs. Vinod S/o Baburao Bankar & Ors.
*******************************************************************************************************************
Office notes, Office Memoranda of
Coram, appearances, Court's orders Court's or Judge's Orders
or directions and Registrar's orders.
*******************************************************************************************************************
Smt. Mrunal Naik, Advocate for the Applicant/Appellant.
CORAM : S.M. MODAK, J.
DATE : 16th JUNE, 2021.
Hearing was conducted through Video Conferencing and the learned Counsel agreed that the audio and visual quality was proper.
There is delay of 407 days in preferring an appeal.
Issue notice to the respondents, returnable after ten weeks.
Civil Application (CAF) No.776/2021
Stay is granted to the execution of the impugned judgment and decree, subject to deposit the entire decretal amount before this Court within a period of six weeks.
The civil application is disposed of.
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!