Allahabad High Court High Court

Bal Govind Pandey S/O Jag Mohan Lal … vs Laxmi Narain S/O Ram Narain on 26 July, 2010

Allahabad High Court
Bal Govind Pandey S/O Jag Mohan Lal … vs Laxmi Narain S/O Ram Narain on 26 July, 2010
Court No. - 7

Case :- FIRST APPEAL FROM ORDER No. - 488 of 2010

Petitioner :- Bal Govind Pandey S/O Jag Mohan Lal Pandey
Respondent :- Laxmi Narain S/O Ram Narain
Petitioner Counsel :- T.N. Tiwari

Hon'ble Dr. Satish Chandra,J.

Heard learned counsel for the petitioner.

Admit.

The operation of the impugned award dated 22.03.2010
passed by Workmen’s Compensation Commissioner/District
Magistrate, Kheri in Claim Petition No. 46/34/23/18/16/15
under Section 22 Workmen’s Compensation Act, Laxmi
Narain V. Bal Govind Pandey shall remain in abeyance
provided the petitioner deposits further a sum of Rs.75,000/-
before this Court within one month from today.

The amount deposited in this Court shall not be disbursed till
further orders.

Order Date :- 26.7.2010
VNP/-