Allahabad High Court High Court

United India Insurance Co. Ltd. vs Shashank Awasthi & Others on 5 January, 2010

Allahabad High Court
United India Insurance Co. Ltd. vs Shashank Awasthi & Others on 5 January, 2010
Court No. - 19
Civil Misc. Stay Application No. 175 of 2010 IN
Case :- FIRST APPEAL FROM ORDER No. - 7 of 2010
Petitioner :- United India Insurance Co. Ltd.
Respondent :- Shashank Awasthi & Others
Petitioner Counsel :- Arvind Kumar
Hon'ble Sanjay Misra,J.

In case the appellant deposits the entire decretal amount before the
Motor Accident Claims Tribunal, Aligarh within one month from
today, the recovery required to be made from the appellant in
pursuance to the impugned award dated 30.9.2009 passed by
Motor Accident Claims Tribunal/Additional District Judge,
Aligarh in Motor Accident Claims Petition No. 347 of 2002 shall
remain stayed.

Upon deposit of the aforesaid amount, the claimant-respondent
will be entitled to withdraw the 50% of the amount without
furnishing any security and the balance amount may be kept in an
interest bearing account of a Nationalized Bank by the Tribunal.

The question of recovery of the amount from the owner of the
vehicle by the Insurance Company would be considered upon
appearance of the opposite parties.

The statutory deposit of Rs. 25,000/- made under Section 173 of
the Motor Vehicles Act be transmitted to the Tribunal forthwith
and will be adjusted towards the amount payable by the appellant.

Order Date :- 5.1.2010
Lbm/-

Court No. – 19

Case :- FIRST APPEAL FROM ORDER No. – 7 of 2010
Petitioner :- United India Insurance Co. Ltd.
Respondent :- Shashank Awasthi & Others
Petitioner Counsel :- Arvind Kumar
Hon’ble Sanjay Misra,J.

Issue notice to the respondents fixing an early date.

Learned counsel for the appellant may take steps within a week.

Order Date :- 5.1.2010
Lbm/-