Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Oriental Insurance Co. Ltd., ... vs Najma Parveen W/O Sayyad Akbar And ...
2023 Latest Caselaw 9037 Bom

Citation : 2023 Latest Caselaw 9037 Bom
Judgement Date : 31 August, 2023

Bombay High Court
The Oriental Insurance Co. Ltd., ... vs Najma Parveen W/O Sayyad Akbar And ... on 31 August, 2023
Bench: G. A. Sanap
                                                                                                            1                                  1247-CAF No.2445.2023


                                              IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                                        NAGPUR BENCH : NAGPUR
                                                     CIVIL APPLICATION (CAF) NO. 2445 OF 2023
                                                                        IN
                                                        FIRST APPEAL (ST.) NO. 14008 of 2023
                    The Oriental Insurance Co. Ltd., ..VS.. Najma Praveen W/o Sayyad Akbar & others
                    ---------------------------------------------------------------------------------------------------------------------------------------------------------------------------
                 Office Notes, Office Memoranda of Coram,                                                                      Court's or Judge's orders
                 appearances, Court's orders of directions
                 and Registrar's orders
                    ---------------------------------------------------------------------------------------------------------------------------------------------------------------------------
                                                Mr. C.A. Anthony, Advocate for applicant/appellant.

                                                              CORAM : G.A. SANAP, J.

DATED : 31st AUGUST, 2023 Heard.

2. Issue notice to the respondents, returnable within six weeks.

CIVIL APPLICATION (CAF) NO. 2446 OF 2023.

3. Heard learned Advocate for the appellant.

4. Perused the application. The reasons have been stated in the application.

5. In view of the reasons stated in the application, subject to deposit of the entire amount of compensation within eight weeks, there shall be stay to the execution of the impugned judgment and award dated 31.01.2023 passed by the Member, Motor Accidents Claims Tribunal, Amravati in Motor Accident Claim Petition No. 91 of 2016.

The application stands disposed of, accordingly.

(G.A. SANAP, J.)

Kirtak Signed by: Mr. B.J. Kirtak Designation: PA To Honourable Judge Date: 01/09/2023 11:56:08

 
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