1
M.A.No.2665/10
Bajaj Allianz General Ins.Co.Ltd. Smt.Sona Devi and others
12.8.2010
Shri T.S.Lamba, Counsel for appellant.
Admit.
Issue notice to respondents. Steps within a period of one by
R.A.D.
Record of the Tribunal be sent for.
I.A.No.6912/10 for stay
Issue notice of this application to respondents.
Till next date of hearing, it is directed that execution of the
impugned award shall remain stayed on following conditions:-
(i) Appellant to furnish security as required under Order 41 rule 5
CPC to the satisfaction of the Motor Accident Claims Tribunal within a
period of 30 days from today.
(ii) Appellant to deposit further an amount of Rs.2,50,000/- before
the Motor Accident Claims Tribunal within a period of 30 days from
today.
(iii) On deposit of the aforesaid amount, the Tribunal shall invest the
amount in a nationalised bank in a beneficial interest bearing scheme,
initially for a period of one year which shall be extendable, in case the
appeal is not decided within aforesaid period.
C.C. as per rules.
(Krishn Kumar Lahoti)
Judge
C.
2
M.A.No.2665/10
Bajaj Allianz General Ins.Co.Ltd. Smt.Sona Devi and others
12.8.2010