Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

New India Assurance Co Ltd vs Rimjhim Ispat Ltd & Ors
2011 Latest Caselaw 1581 Del

Citation : 2011 Latest Caselaw 1581 Del
Judgement Date : 19 March, 2011

Delhi High Court
New India Assurance Co Ltd vs Rimjhim Ispat Ltd & Ors on 19 March, 2011
Author: G.P. Mittal
*    IN THE HIGH COURT OF DELHI AT NEW DELHI

                                  Reserved on: 28th February, 2012
                                  Pronounced on: 19th March, 2012
+    MAC.APP. 38/2011

     NEW INDIA ASSURANCE CO LTD ..... Appellant
                     Through: Mr. Kanwal Choudhary,
                              Advocate
              versus

     RIMJHIM ISPAT LTD & ORS              ..... Respondents
                   Through: Mr. F.M.Siddiqui, Advocate

     CORAM:
     HON'BLE MR. JUSTICE G.P.MITTAL

                           JUDGMENT

G. P. MITTAL, J.

1. The present Appeal is disposed of in terms of the judgment passed today in MAC APP. 997/2011 titled 'SMT. DHANESHWARI & ANR. v. TEJESHWAR SINGH & ORS'.

2. For detailed order, please see the above mentioned judgment.

(G.P. MITTAL) JUDGE

MARCH 19, 2012 vk

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter