Citation : 2021 Latest Caselaw 11821 Ori
Judgement Date : 16 November, 2021
IN THE HIGH COURT OF ORISSA AT CUTTACK
MACA No.428 of 2016
The Divisional Manager, New India .... Appellant
Assurance Co. Ld.
Mr.B.N.Samantray, Advocate
-versus-
Basanti Mohakud and others .... Respondents
Mr.S.K.Dwibedi, Advocate for Respondent Nos.1 to 4
CORAM:
JUSTICE B. P. ROUTRAY
ORDER
16.11.2021 Order No.
5. 1. It is submitted by Mr.B.N.Samantray, learned Advocate that he has entered appearance on behalf of the Appellant as the earlier conducting counsel has passed away in the meantime and his name may be indicated in the cause list as well as in the brief.
2. The name of Mr.Samantray, learned Advocate for the Appellant be indicated in the cause list as well as in the brief.
3. List this matter on 18th January, 2022.
4. In the meantime, a copy of the appeal memo and the impugned judgment be served on the learned counsel appearing for the claimants-Respondents.
( B.P. Routray) Judge
C.R.Biswal
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!