Citation : 2024 Latest Caselaw 2576 Bom
Judgement Date : 29 January, 2024
1 6-FA No.158.2024
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH : NAGPUR
FIRST APPEAL NO. 158 OF 2024
Divisional Manager, The Oriental Insurance Company Ltd., Nagpur
..VS..
Smt. Suchitra Wd/o Jayant Bodkhe and 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 appellant.
CORAM : G.A. SANAP, J.
DATED : 29th JANUARY, 2024
Heard.
2. Issue notice to the respondents, returnable within six weeks.
CIVIL APPLICATION (CAF) NO. 280 OF 2024.
Heard learned Advocate for the appellant.
2. Perused the application. The reasons have been stated in the application.
3. 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 impugned judgment and award dated 17.07.2023 in M.A.C.P. No.529/2016 passed by the Motor Accident Claims Tribunal, Nagpur.
4. The application stands disposed of.
(G.A. SANAP, J.)
Kirtak Signed by: Mr. B.J. Kirtak Designation: PA To Honourable Judge Date: 29/01/2024 18:04:26
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!