Citation : 2023 Latest Caselaw 9626 Bom
Judgement Date : 13 September, 2023
1 caf2681.2023..odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
: NAGPUR BENCH : NAGPUR.
CIVIL APPLICATION NO. 2681/2023
(The Universal Sompo General Insurance Co.Ltd..Versus... Gangadhar Govindrao Dhurve and another)
-------------------------------------------------------------------------------------------------------
Office Notes, Office Memoranda of Court's or Judge's Order
Coram, appearances, Court's Orders
or directions and Registrar's order
-------------------------------------------------------------------------------------------------------
Ms. A.S. Athalye, Advocate for the appellant.
Mr. U.K. Bisen, Advocate for respondent No. 1/State.
CORAM : G. A. SANAP, J.
DATED : SEPTEMBER 13, 2023
1. This is an application for condonation of 92 days delay caused in filing the appeal.
2. Heard learned advocate for appellant and learned advocate for respondent No.1. Reasons have been stated in the application. For the reasons stated in the application delay is condoned. Appeal be registered. Application is disposed of.
FIRST APPEAL STAMP NO. 15275/2023
1. On registration of the appeal, issue notice to the respondents, returnable within twelve weeks.
2. Learned advocate waives service for respondent No.1.
3. Learned advocate for appellant shall file notes of evidence.
CIVIL APPLICATION NO. 2682/2023
1. Heard learned advocate for the appellant.
2. For the reasons stated in the application, stay to the execution of the judgment and decree dated 23.1.2023 is granted subject to deposit of the entire amount of compensation 2 caf2681.2023..odt
within twelve weeks.
3. The application stands disposed of, accordingly.
JUDGE
Belkhede
Signed by: Mr. R. S. Belkhede Designation: PA To Honourable Judge Date: 15/09/2023 14:21:47
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!