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

Bajaj Allianz General Insurance Co. ... vs Ajabsing Fulsing Solanke And Others
2024 Latest Caselaw 2577 Bom

Citation : 2024 Latest Caselaw 2577 Bom
Judgement Date : 29 January, 2024

Bombay High Court

Bajaj Allianz General Insurance Co. ... vs Ajabsing Fulsing Solanke And Others on 29 January, 2024

Author: G.A. Sanap

Bench: G. A. Sanap

2024:BHC-NAG:1104


                                                                                               1                                             19-CAF No.2140.2023




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

                                              CIVIL APPLICATION (CAF) NO. 2140 OF 2023
                                                                 IN
                                                  FIRST APPEAL NO. 214 OF 2018 (D)

          Bajaj Allianze General Insurance Co. Ltd.,Pune through the Senior Executive Claims
                                            (Legal), Nagpur
                                                 ..VS..
                                  Ajabsing Fulsing Solanke 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. D.N. Kukday, Advocate for appellant.
                                                          Ms. Parita N. Lakhani, Advocate for respondent Nos.1 and
                                                          2/applicant.
                                                          Mr. V.H. Kedar, Advocate for respondent No.3.


                                                                        CORAM : G.A. SANAP, J.

DATED : 29th JANUARY, 2024

This is an application for permission to withdraw the balance amount of compensation. The appeal which has been dismissed in default by order dated 15.06.2021.

2. Heard the learned Advocates for the parties.

3. Learned Advocate for the appellant submits that he is in process of drafting the application/affidavit seeking restoration of the First Appeal.

4. Considering the time from dismissal of the appeal (order dated 15.06.2021), the respondent Nos.1 and 2 cannot be denied the benefits of the judgment and order.

5. Accordingly the application is allowed. Respondent Nos.1 and 2 are allowed to withdraw the balance amount laying before the Court with the accrued interest.

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 18:21:26

 
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