Court No. - 1 Case :- FIRST APPEAL FROM ORDER No. - 2031 of 2010 Petitioner :- Mukesh Kumar Sharma & Another Respondent :- Ashok Kuamr Petitioner Counsel :- Mukesh Kumar Upadhyay Hon'ble Rakesh Tiwari,J.
Heard learned counsel for the parties and perused the record.
Admit.
Issue notice returnable at an early date. List the case on the date fixed in the
notice.
In the meantime, if the appellant deposits 50% of the entire amount awarded
by Motor Accident Claims Tribunal/Additional District Judge, Court No. 11,
Aligarh by award dated 1.4.2010 passed in M.A.C.P. No. 139 of 2007; Ashok
Kumar Vs. Mukesh Kumar Sharma and another excluding statutory amount
deposited by the appellant at the time of filing of appeal within a period of
one month from today, execution and implementation of the impugned award
dated 1.4.2010 shall remain stayed till further orders. The claimants-opposite
parties shall be entitled to get released 50% amount of the deposited amount
by the appellant without furnishing security and remaining amount after
furnishing adequate security.
Order Date :- 12.7.2010
RCT/-