Citation : 2022 Latest Caselaw 1605 Ori
Judgement Date : 28 February, 2022
IN THE HIGH COURT OF ORISSA AT CUTTACK
MACA No.470 of 2020
National Insurance Company Ltd. .... Appellant
Mr. J.R. Deo, Advocate
-versus-
Kumari Mandrita Debdas and Others .... Respondents
Mr. B.B. Singh, counsel for Respondent No.1
CORAM:
SHRI JUSTICE B. P. ROUTRAY
ORDER
28.02.2022 Order No. I.A. No.730 of 2020
03. 1. As the certified copy of the impugned judgment has been filed in connected MACA No.463 of 2020, filing of the same in the present appeal is dispensed with.
2. I.A. is disposed of.
MACA No.470 of 2020
04. 3. Office is directed to complete the S.R.
4. Copy of the appeal memo along with connected documents be served on Mr. Singh within seven days.
5. List the matter on 24th March, 2022 along with MACA Nos.829, 830, 831, 832, 833, 834 and 835 of 2019 and other connected appeals mentioned in today's list.
( B.P. Routray) Judge M.K.Panda
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!