Allahabad High Court High Court

Smt. Bilasani Devi vs Ram Lakhan (Minor) Through … on 18 January, 2010

Allahabad High Court
Smt. Bilasani Devi vs Ram Lakhan (Minor) Through … on 18 January, 2010
Court No. - 34

Case :- FIRST APPEAL FROM ORDER No. - 136 of 2010

Petitioner :- Smt. Bilasani Devi
Respondent :- Ram Lakhan (Minor) Through Chhiddu (Father)
Petitioner Counsel :- Birendra Singh,P.K. Shahi
Respondent Counsel :- Km. Rachna Tiwari

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.
The appeal will be heard and the stay of the order impugned passed by the
learned Judge, Motor Accident Claims Tribunal/Special Judge, Hamirpur
dated 16.11.2009 in M.A.C.P. No. 48 of 2005 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 :- 18.1.2010
R