Friday, 24, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

New India Assurance Co.Ltd. vs Babita Rani & Ors. & Ors.
2012 Latest Caselaw 7138 Del

Citation : 2012 Latest Caselaw 7138 Del
Judgement Date : 12 December, 2012

Delhi High Court
New India Assurance Co.Ltd. vs Babita Rani & Ors. & Ors. on 12 December, 2012
Author: G.P. Mittal
*    IN THE HIGH COURT OF DELHI AT NEW DELHI

                                       Date of decision: 12th December, 2012
+    MAC. APP. 1254/2012

     NEW INDIA ASSURANCE CO.LTD.                  ..... Appellants
                  Through: Mr.S.L.Gupta, Advocate
                           versus
     BABITA RANI & ORS. & ORS.                               .... Respondents
                       Through:     Mr.R.D.Shahlia, Advocate


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

G. P. MITTAL, J. (ORAL)

1. The present Appeal is disposed of terms of the judgment passed today in MAC APP.748-752/2005 titled Babita Rani & Ors. v. Harinder Pal Singh Chawla & Ors.

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

(G.P. MITTAL) JUDGE DECEMBER 12, 2012 v

 
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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter