Allahabad High Court High Court

The Oriental Insurance Company … vs Smt. Afsana And Others on 6 January, 2010

Allahabad High Court
The Oriental Insurance Company … vs Smt. Afsana And Others on 6 January, 2010
Court No. - 34

Case :- FIRST APPEAL FROM ORDER No. - 29 of 2010

Petitioner :- The Oriental Insurance Company Ltd.
Respondent :- Smt. Afsana And Others
Petitioner Counsel :- V.C. Dixit
Respondent Counsel :- V.K. Singh,A.K. Singh

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, Baghpat dated 23.10.2009 in
M.A.C.P. No. 1 of 2008 will be operative subject to deposit of the entire
awarded amount of Rs. 1,52,000/– along with 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 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 :- 6.1.2010
R