Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Balwinder Kaur Narendrasingh ... vs Altaf Farukkhan And Ors
2023 Latest Caselaw 6295 Bom

Citation : 2023 Latest Caselaw 6295 Bom
Judgement Date : 3 July, 2023

Bombay High Court
Balwinder Kaur Narendrasingh ... vs Altaf Farukkhan And Ors on 3 July, 2023
Bench: Abhay Ahuja
                                                                          21.doc


               IN THE HIGH COURT OF JUDICATURE AT BOMBAY

                               CIVIL APPELLATE JURISDICTION

                               FIRST APPEAL NO.1661 OF 2016

 RELIANCE GENERAL INSURANCE CO. LTD.                        )...APPELLANT

          V/s.

 MR.BALWINDER KAUR NARENDRA SINGH                           )
 BHURJI AND OTHERS                                          )...RESPONDENTS

                                    WITH
                     INTERIM APPLICATION NO.1862 OF 2023
                                      IN
                         FIRST APPEAL NO.1661 OF 2016

 MR.BALWINDER KAUR NARENDRA SINGH                           )
 BHURJI AND OTHERS                                          )...APPLICANTS

          V/s.

 ALTAF RARUKKHAN AND OTHERS                                 )...RESPONDENTS

 Mr.Rajesh Kanojia a/w. Ms.Ankita Kale i/b. Res Juris, Advocate for the
 Appellant in FA/1661/2016.
 Mr.T.J.Mendon, Advocate for the Respondent in FA/1661/2016 and for
 the Applicant in IA/1862/2023.

                                   CORAM      :    ABHAY AHUJA, J.
                                   DATE       :    3rd JULY 2023

 P.C. :


 1.       Await Record and Proceedings. List on 3rd August 2023.



 avk                                                                           1/2





                                                                      21.doc


INTERIM APPLICATION NO.1862 OF 2023

2. This is an application seeking condonation of delay of 6 years 43

days in preferring an Appeal by the claimants against the judgment and

award dated 20th May 2016 passed by the Motor Accident Claims

Tribunal, Dadra and Nagar Haveli at Silvassa in Motor Accident Claim

Petition No.13 of 2013 for enhancement of compensation.

3. Mr.Kanojia, learned Counsel for the Respondent - Insurance

Company, seeks some time to file a reply in the matter. Let the reply be

filed within a period of two weeks. Rejoinder, if any, to be filed in two

weeks thereafter. List on 3rd August 2023.



                                        (ABHAY AHUJA, J.)




 avk                                                                      2/2





 

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter