Tuesday, 09, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Icici Lombard General Insurance ... vs P.Veerabhadhra Rao And Other
2024 Latest Caselaw 4618 Tel

Citation : 2024 Latest Caselaw 4618 Tel
Judgement Date : 25 November, 2024

Telangana High Court

Icici Lombard General Insurance ... vs P.Veerabhadhra Rao And Other on 25 November, 2024

Author: G. Radha Rani

Bench: G. Radha Rani

         THE HONOURABLE Dr. JUSTICE G. RADHA RANI

         CIVIL MISCELLANEOUS APPEAL No.1361 of 2017

JUDGMENT:

This appeal is filed by the appellant - Insurance Company aggrieved

by the order dated 21.09.2017 passed in E.C.No.115 of 2015 by the learned

Commissioner for Employees' Compensation and Assistant Commissioner of

Labor-IV, T.Anjaiah Karmika Samkshema Bhavan, RTC X Roads,

Hyderabad.

2. The matter was referred to Lok Adalat pursuant to the letter dated

18.09.2024 addressed by the Secretary, High Court Legal Services

Committee, Hyderabad. An award was passed by the Lok Adalat on

28.09.2024 and as per the said award, the learned counsel for the appellant

agreed to withdraw the appeal.

3. Hence, the appeal is disposed of in terms of the Award dated

28.09.2024 passed by the Lok Adalat. No order as to costs.

Miscellaneous applications pending, if any, shall stand closed.

_____________________ Dr. G. RADHA RANI, J November 25, 2024 KTL

 
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 : MAIMS

 
 
Latestlaws Newsletter