Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 7]

Delhi High Court

National Insurance Company Ltd. vs Shri Ram Pal Giri & Ors on 17 December, 2012

Author: G.P. Mittal

Bench: G.P.Mittal

*        IN THE HIGH COURT OF DELHI AT NEW DELHI

                                           Date of decision: 17th December, 2012
+        MAC.APP. 276/2012

         NATIONAL INSURANCE COMPANY LTD.         ..... Appellant
                      Through: Mr. Pankaj Seth, Adv.

                          versus

         SHRI RAM PAL GIRI & ORS.                    ..... Respondents
                       Through: Mr. Anshuman Bal, Adv. for the
                                  Claimant/R-1 & R-2.
                                  Mr. J.P. Tiwari, Adv. for R-3 to R-5

         CORAM:
         HON'BLE MR. JUSTICE G.P.MITTAL

                                   JUDGMENT

G. P. MITTAL, J. (ORAL)

1. The present Appeal is allowed in terms of the judgment passed today in MAC.APP.272/2012 titled 'NATIONAL INSURANCE CO. LTD. v. SMT. KRISHNA & ORS.'

2. For detailed order, please see the above mentioned judgment.

(G.P. MITTAL) JUDGE DECEMBER 17, 2012 vk MAC. APP. 272/2012 Etc. Page 1 of 1