Allahabad High Court High Court

Abdul Suboor vs Karmunnisha And Another on 12 January, 2010

Allahabad High Court
Abdul Suboor vs Karmunnisha And Another on 12 January, 2010
Court No. - 34

Case :- FIRST APPEAL FROM ORDER No. - 82 of 2010

Petitioner :- Abdul Suboor
Respondent :- Karmunnisha And Another
Petitioner Counsel :- Dhirendra Pratap Singh

Hon'ble Prakash Chandra Verma,J.

Hon’ble Ram Autar Singh,J.

Admit

Issue notice upon the respondents by registered post with acknowledgment
due within a period of fortnight from this date returnable six weeks hence.
The appeal will be heard and the stay of the order impugned passed by the
learned Judge, Motor Accident Claims Tribunal/Upper District Judge, Room
no.10, Allahabad dated 24.10.2009 in M.A.C.P. No. 101 of 2004 will be
operative subject to deposit of the 50% of the entire awarded amount
alongwith interest accrued thereon till date within a period of one month from
this date. Tribunal concerned is at liberty to release 50% of the total deposited
amount to the claimant/s without security.

However, Tribunal concerned is at liberty to keep remaining/balance 50% of
the total deposited amount in a short term Fixed Deposit of a nationalissed
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. 25000/-,
which will be remitted in favour of the concerned Tribunal as expeditiously as
possible.

Order Date :- 12.1.2010
R