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

The New India Assurance Co. Ltd., Thr. ... vs Smt. Manda Wd/O Dattatraya Palaskar And ...
2024 Latest Caselaw 1030 Bom

Citation : 2024 Latest Caselaw 1030 Bom
Judgement Date : 16 January, 2024

Bombay High Court

The New India Assurance Co. Ltd., Thr. ... vs Smt. Manda Wd/O Dattatraya Palaskar And ... on 16 January, 2024

Author: G.A. Sanap

Bench: G. A. Sanap

2024:BHC-NAG:609


                                                            1              37 caf 1252.20.odt.

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

                         CIVIL APPLICATION (CAF) NO. 1252 OF 2020
                                               IN
                             FIRST APPEAL (St.) NO. 6726 OF 2020
                          The New India Assurance Company Ltd., Nagpur
                                              .VS.
                          Smt. Manda Wd/o Dattatraya Palaskar and others
         _______________________________________________________________
        Office Notes, Office Memoranda of Coram,
        appearances, Court's orders of directions Court's or Judge's orders.
        and Registrar's Orders.
                   Mr. Mahesh B. Joshi, Advocate for the appellant


                                     CORAM : G.A. SANAP, J.

DATE : JANUARY 16, 2024.

This is an application for condonation of 161 days delay caused in filing appeal against impugned judgment and award, dated 24.10.2019 passed by the Member, Motor Accidents Claims Tribunal, Akola in Claim Petition No.46/2015. Despite service respondent Nos.1 to 5 have failed to appear before this Court.

2. Respondent No.6 is represented by Advocate Mr. A.A. Qureshi.

3. I have Heard learned Advocates for the appellant.

4. The reasons have been stated in the applicaton of condonation of delay.

5. I am of the opinion, on the basis of the reasons 2 37 caf 1252.20.odt.

stated in the application, case is made out for condonation of delay. Accordingly application is allowed.

6. Delay caused in filing appeal is condoned.

7. The appeal be registered.

8. The application stands disposed of, accordingly. FIRST APPEAL (ST.) NO. 6726 OF 2020

9. Heard.

10. Issue notice to the respondents for final hearing at the admission stage, returnable within six weeks.

(G. A. SANAP, J.)

manisha

Signed by: Mrs. Manisha Shewale Designation: PA To Honourable Judge Date: 17/01/2024 11:39:31

 
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