Citation : 2021 Latest Caselaw 7005 Bom
Judgement Date : 3 May, 2021
5.FAST.5978.2021. 1/2
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH, NAGPUR
Civil Application (CAF) No.950/2021
IN
First Appeal Stamp No.5978/2021
National Insurance Co. Ltd. thr. Branch Manager Vs. Surekha wd/o Madan Giri & Ors.
*******************************************************************************************************************
Office notes, Office Memoranda of
Coram, appearances, Court's orders Court's or Judge's Orders
or directions and Registrar's orders.
*******************************************************************************************************************
Shri M.A. Kadu, Advocate for the Applicant/Appellant.
CORAM : S.M. MODAK, J.
DATE : 3rd MAY, 2021.
Hearing was conducted through Video Conferencing and the learned Advocate agreed that the audio and visual quality was proper.
2. There is delay of 509 days in preferring an appeal against the judgment and award passed by the Claims Tribunal, Nagpur.
3. Issue notice to the respondents, returnable in 3 rd week of July, 2021.
4. Office objections be removed within a period of two weeks.
5. The receipt for mandatory deposit be shown to the office.
Civil Application (CAF) No.951/2021
6. Stay is granted to the impugned judgment and decree subject to deposit of the decretal amount within a period of twelve weeks before this Court.
7. The civil application is disposed of.
5.FAST.5978.2021. 2/2
8. The respondent Nos.1 and 2 are at liberty to apply for withdrawal.
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!