Allahabad High Court High Court

L.R.Sharma vs Smt.Neelam Singh & Ors on 4 February, 2010

Allahabad High Court
L.R.Sharma vs Smt.Neelam Singh & Ors on 4 February, 2010
Court No. - 9

Case :- FIRST APPEAL FROM ORDER No. - 142 of 1986

Petitioner :- L.R.Sharma
Respondent :- Smt.Neelam Singh & Ors
Petitioner Counsel :- G.R. Chabra,Nirmal Tiwari
Respondent Counsel :- R.N. Gupta,B.K.Saxena,Manish
Singh,R.C.Pandey,S.C.Gupta

Hon'ble Devendra Kumar Arora,J.

This is an application for withdrawal of the amount deposited before this
Court.

Heard.

Submission of learned counsel for the applicants is that vide judgment &
order dated 11.1.2005 the above mentioned appeal was dismissed and the
judgment dated 15.9.1986, passed by the Motor Accident Claim Tribunal,
Hardoi was affirmed.

Further submission of learned counsel for the applicants is that the appellant
filed Review Application of the order dated 11.1.2005 before this Court on
which this Court had directed to the appellant to deposit Rs. 35,000/- before
this Court and the same was deposited by the appellant. Now, the said review
application has been dismissed by this Court vide order dated 13.2.2009. As
such, the applicants/claimants have prayed for release of the amount deposited
by the appellant.

The application is allowed.

The applicants/claimants no. 1, 2 & 3 are permitted to withdraw the amount of
Rs. 35,000/- deposited by the appellant before this Court.

Order Date :- 4.2.2010

ashok