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

Shriram Gen. Insurance Co. Ltd, ... vs Smt. Sangita Keshav Chavhan And ...
2023 Latest Caselaw 9624 Bom

Citation : 2023 Latest Caselaw 9624 Bom
Judgement Date : 13 September, 2023

Bombay High Court
Shriram Gen. Insurance Co. Ltd, ... vs Smt. Sangita Keshav Chavhan And ... on 13 September, 2023
Bench: G. A. Sanap
2023:BHC-NAG:13768



                                                      1                                  caf2686.2023..odt


                           IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                     : NAGPUR BENCH : NAGPUR.

                                CIVIL APPLICATION (CAF) NO. 2687 OF 2023
                (sHRIRAM Gen. Insurance Co. Ltd....Versus... Smt. Sangita Keshav Chavhan and others)
         -------------------------------------------------------------------------------------------------------
         Office Notes, Office Memoranda of                         Court's or Judge's Order
         Coram, appearances, Court's Orders
         or directions and Registrar's order
         -------------------------------------------------------------------------------------------------------
                                   Mr. H.N. Verma, Advocate for the appellant.
                                   Mr. R.R. Vyas, Advocate for respondent Nos.1 to 4.

                                                     CORAM : G. A. SANAP, J.

DATED : SEPTEMBER 13, 2023

1. This is an application seeking permission to deposit the amount of compensation. In view of the reasons stated in the application, the application is allowed. Two weeks time is granted to deposit the amount of compensation, as a last chance.

CIVIL APPLICATION (CAF) NO. 1590 OF 2023

1. This is an application for condonation of 162 days delay caused in filing an appeal against the impugned judgment and order dated27.7.2022. The reasons have been stated in the application for delay. It is stated that the delay is caused for following necessary procedure such as approvals, permissions, legal opinion etc. and the delay caused is not intentional. In view of the reasons stated in the application, the application is allowed. The delay is condoned. Appeal be registered. The application stands disposed of, accordingly.

FIRST APPEAL STAMP NO. 9572 OF 2023

1. On registration of the appeal, issue notice to the respondents, returnable within eight weeks.

2 caf2686.2023..odt

2. Learned advocate Mr. R.R. Vyas, waives service for respondent Nos. 1 to 4.

3. The learned advocate for appellant shall file copies of deposition.

JUDGE

Belkhede

Signed by: Mr. R. S. Belkhede Designation: PA To Honourable Judge Date: 15/09/2023 14:19:29

 
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