Allahabad High Court High Court

The New India Assurance Company … vs Sri Tesha And Another on 19 January, 2010

Allahabad High Court
The New India Assurance Company … vs Sri Tesha And Another on 19 January, 2010
Court No. - 34

Case :- FIRST APPEAL FROM ORDER No. - 151 of 2010

Petitioner :- The New India Assurance Company Ltd.
Respondent :- Sri Tesha And Another
Petitioner Counsel :- Rajeev Chaddha

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
judgement/order dated 15.10.2009 passed by the learned Motor
Accident Claims Tribunal/ Additional District Judge Court no.
7, Agra in MACP No. 740 of 2007 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 :- 19.1.2010
ssm