Allahabad High Court High Court

The Oriental Insurance Company … vs Rashid Ali And Others on 27 January, 2010

Allahabad High Court
The Oriental Insurance Company … vs Rashid Ali And Others on 27 January, 2010
Court No. - 34

Case :- FIRST APPEAL FROM ORDER No. - 237 of 2010

Petitioner :- The Oriental Insurance Company Ltd.
Respondent :- Rashid Ali And Others
Petitioner Counsel :- V.C. Dixit
Respondent Counsel :- Komal Mehrotra

Hon'ble Prakash Chandra Verma,J.

Hon’ble Ram Autar Singh,J.

Admit.

Issue notice upon the respondents by registered post with
acknowledgement due within a period of fortnight from this date
returnable six weeks hence.

Since the entire awarded amount of Rs.5,37,600/- has already
been deposited by the appellant/Insurance Company, as per the
certificate of deposit annexed with the appeal, therefore, the
appeal will be heard and the stay of the order impugned dated
30.11.2009, passed by the Workmen Compensation
Commissioner/Assistant Labour Commissioner, Ghaziabad
Region, Ghaziabad in Case No. W.C.A, No.69 of 2008 will be
operative.

The Commissioner concerned is at liberty to release 50% of the
principal sum of the complainant without security and the balance
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 orders of the Court, whichever is
applicable.

Order Date :- 27.1.2010
RU