Citation : 2021 Latest Caselaw 325 Tel
Judgement Date : 5 February, 2021
THE HON'BLE DR. JUSTICE SHAMEEM AKTHER
M.A.C.M.A.No.2904 OF 2012
JUDGMENT:
Heard. Perused the record.
Vide order, dated 04.12.2020, the appeal was referred to
Lok Adalat. On 12.12.2020, an Award was passed by the High
Court Legal Services Committee stating that the
appellant/Insurance Company, represented by Sri Shaik Ismail,
Assistant Manager (Legal), sought permission to withdraw the
appeal and that therefore, the appeal stands disposed of as
withdrawn. This appeal is, accordingly, disposed of in terms of
the said Award dated 12.12.2020. The Registry is directed to
annex a copy of the Award dated 12.12.2020 to this judgment.
No costs.
Miscellaneous Petitions, if any, pending in this appeal shall
stand closed.
______________________ Dr. SHAMEEM AKTHER, J February 05, 2021.
MD
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!