Court No. - 34 Case :- FIRST APPEAL FROM ORDER No. - 3469 of 2009 Petitioner :- U.P. State Road Transport Corporation, Through R.M. Respondent :- Gulab Rai And Others Petitioner Counsel :- M.M. Sahai Hon'ble Prakash Chandra Verma,J.
Hon’ble Ram Autar Singh,J.
Admit.
Issue notice.
The appeal will be heard and the stay of the order impugned
passed by the learned Judge, Motor Accident Claims
Tribunal/Additional District Judge,Court No.1, Etawah in
MACP No. 328 of 2008 dated 13.8.2009 will be operative
subject to deposit of the entire awarded amount alongwith the
interest accrued thereon till date within a period of one month
from the date. The Tribunal concerned is directed to release 50%
of the total deposited amount to the claimant/s without security
and the remaining balance 50% of the total deposited amount
will be kept in a short term Fixed Deposit of a Nationalised
Bank and will be renewed time to time till the payment is made
or till further order/s of the Court, whichever is applicable.
The entire deposited amount will include the statutory deposit of
Rs. 25,000/- which will be remitted in favour of the concerned
Tribunal as expeditiously as possible.
Order Date :- 5.1.2010
ssm