Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Iffco Tokia General Insurance Co. ... vs Sunita Devi And Another
2021 Latest Caselaw 531 j&K

Citation : 2021 Latest Caselaw 531 j&K
Judgement Date : 28 April, 2021

Jammu & Kashmir High Court
Iffco Tokia General Insurance Co. ... vs Sunita Devi And Another on 28 April, 2021
                                                                      S. No. 109
             HIGH COURT OF JAMMU AND KASHMIR
                            AT JAMMU
                                   (Through virtual mode)


                                                Mac App No. 59/2021
                                                CM No. 3694/2021
                                                CM No. 3695/2021

Iffco Tokia General Insurance Co. Ltd.                  ...Appellant/Petitioner(s)

                 Through :- Mr. Vipan Gandotra, Advocate
               v/s<




Sunita Devi and another
't
                                                      .....Respondent (s)

                  Through :-
Coram:       HON'BLE MR. JUSTICE RAJNESH OSWAL, JUDGE

                                        ORDER

28.04.2021 CM No. 3695/2021

The instant application has been filed by the applicant seeking extension

of time for filing the affidavit, stamp and court fee etc in support of the appeal.

For the reasons stated in the application, the same is allowed. The

applicant shall do the needful within a period of three days, when the normal

functioning of the Court begins.

Application is, accordingly, disposed of.

Mac App No. 59/2021

Issue notice to the respondents. Requisite steps for the service within a

period of ten days.

List along with Mac App No. 57/2021.

Scanned record of the Tribunal be called for.

CM No. 3694/2021

Operation of impugned judgment/award dated 24.12.2020, passed by

Motor Accident Claims Tribunal, Jammu shall stay, provided the appellant deposits

the entire awarded amount along with interest in this Court within a period of six

weeks. On deposit, the same shall be kept in a fixed deposit initially for a period of

six months.

Application is, accordingly, disposed of.

(RAJNESH OSWAL) JUDGE JAMMU 28.04.2021 Neha

 
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 : MAIMS

 
 
Latestlaws Newsletter