M.A.No.1041 of 2010
IFFCO TOKIO GENERAL INSRAUNCE CO.LTD. RAMVATI
PATEL
20.5.2010.
Smt. Amrit Ruprah, counsel for the appellant.
Admit.
Issue notices to the respondent .PFwithin two weeks by
RAD.
Send for the record of the Tribunal.
I.A.No.2947/2010 for stay.
Issue notice of this application to the respondent.
It is submitted by the appellant that the statutory amount as
required under Section 173 of M.V.Act,1988 has already been
deposited and it is further prayed that the operation of the
impugned award may be stayed.
After hearing the learned counsel for the appellant, perusal
of the award, it is directed that the appellant shall deposit 50% of
the awarded amount within a period of 30 days from today. On
deposit of the aforementioned amount by the appellant, the
Tribunal shall invest the deposited amount as directed by the
Supreme Court in G.M. K.S.R.T. Corpn, Trivandrum vs.
Susamma Thomas (AIR 1994 SC 1631).
Be listed for further consideration on this application after
four weeks.
Certified copy as per Rules.
(Krishn Kumar Lahoti)
Judge
JLL