Allahabad High Court High Court

Icici Combard General Insurance … vs Moonga Devi And Another on 5 January, 2010

Allahabad High Court
Icici Combard General Insurance … vs Moonga Devi And Another on 5 January, 2010
Court No. - 34

Case :- FIRST APPEAL FROM ORDER DEFECTIVE No. - 1759
of 2009

Petitioner :- Icici Combard General Insurance Co. Ltd.
Respondent :- Moonga Devi And Another
Petitioner Counsel :- Rahul Sahai
Respondent Counsel :- V.K. Srivastava,Anju Pandey

Hon'ble Prakash Chandra Verma,J.

Hon’ble Ram Autar Singh,J.

Admit.

Issue notice.

Since the entire awarded amount has already been deposited by
the appellant as per certificate of deposit annexed with the
appeal, therefore the appeal will be heard and the stay of the
order impugned dated 26.9.09 passed by the Workmen
Compensation Commissioner/Assistant Labour Commissioner,
Mirzapur in W.C. Case No.08 of 2008 will be operative.
The Commissioner concerned is at liberty to release 50% of the
principle sum to the claimants 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 order/s of this Court, which ever
is applicable.

Order Date :- 5.1.2010
ssm