Allahabad High Court
Santosh Kumar Singh @ Munna Singh & … vs Motor Accident Claim Petition … on 6 January, 2010
Court No. - 27 Case :- FIRST APPEAL FROM ORDER No. - 1401 of 2009 Petitioner :- Santosh Kumar Singh @ Munna Singh & Ors. Respondent :- Motor Accident Claim Petition Tribunal/A.D.J.Court 5 & Ors. Petitioner Counsel :- Sushil Kumar Singh Hon'ble Devi Prasad Singh,J.
Hon’ble S.C. Chaurasia,J.
Admit.
Let notices be issued to respondents no. 2,3 and 4 returnable at an early date.
The operation of the impugned award shall remain suspended subject to
condition that petitioner may deposit an amount of Rs. 75,000/- inclusive of
statutory deposits within a period of two months from today.
Let lower court record be summoned.
Order Date :- 6.1.2010
Madhu