Citation : 2014 Latest Caselaw 1585 Del
Judgement Date : 24 March, 2014
$~
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Judgment delivered on: 24th March, 2014
+ MAC.APP. 1190/2012
NEW INDIA ASSURANCE CO. LTD. ..... Appellant
Represented by: Mr. J.P.N. Shahi, Adv.
Versus
CHHOTE LAL PRASAD & ORS ..... Respondents
Represented by: Mr. Srikant Prasad and
Mr. Janme Jay, Advs.
CORAM:
HON'BLE MR. JUSTICE SURESH KAIT
SURESH KAIT, J. (Oral)
1. In view of the detailed order passed today in MAC. Appeal No. 152/2014, the present appeal is dismissed.
2. Consequently, the statutory amount be released in favour of the appellant and the remaining compensation amount with up-to-date interest accrued thereon be released in favour of the respondents / claimants in terms of award dated 18.08.2012 on taking necessary steps by them.
CM. No. 19233/2012 Dismissed as infructuous.
SURESH KAIT, J.
MARCH 24, 2014 Jg/RS
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!