Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

United India Insurance Company ... vs Shalni Kumari & Ors
2023 Latest Caselaw 3 j&K

Citation : 2023 Latest Caselaw 3 j&K
Judgement Date : 11 January, 2023

Jammu & Kashmir High Court
United India Insurance Company ... vs Shalni Kumari & Ors on 11 January, 2023
                                                                       Sr.No. 40


               HIGH COURT OF JAMMU & KASHMIR AND LADAKH
                               AT JAMMU
                                                      Mac App No. 5/2023
                                                      CM Nos. 42, 43 & 44 of 2023

United India Insurance Company Ltd.                          ....Petitioner/Appellant(s)

                    Through :- Mr. Rupinder Singh, Advocate

         V/s

Shalni Kumari & Ors.                                                 ....Respondent(s)
                    Through :-
Coram: HON'BLE MS. JUSTICE MOKSHA KHAJURIA KAZMI, JUDGE
                                          ORDER

11.01.2023 CM No. 43/2023 For the reasons stated in the application coupled with the submissions made at Bar, the instant application is allowed and the requirement of filing the certified copy of the impugned award/judgment dated 26.07.2022 passed by the learned Presiding Officer, Motor Accident Claims Tribunal Jammu is dispensed with. CM No. 42/2023 Instant application has been filed by the petitioner seeking condonation of delay of 62 days in filing the appeal.

Issue notice to the respondents for filing response. Mac App 5/2023 CM No. 44/2023 Issue notice to the respondents in the main as well as in the CM. Learned counsel for the appellant seeks and is granted four weeks' time for depositing the entire award amount along with the interest having accrued till date before the Registrar Judicial of this Court, upon which the same shall be kept in a fixed deposit for duration of this month, to be extended on the directions of this Court. Upon deposit of the said award amount by the appellant, the execution of the award dated 26.07.2022 shall remain stayed.

List this matter along with Mac App Nos. 2/2023, 3/2023, 4/2023 and 6/2023 on 06.03.2023.

(Moksha Khajuria Kazmi) Judge Jammu:

11.01.2023 Manan

 
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