Allahabad High Court High Court

Chanchal vs Amit Rana on 4 January, 2010

Allahabad High Court
Chanchal vs Amit Rana on 4 January, 2010
Court No. - 21

Case :- WRIT - C No. - 71624 of 2009

Petitioner :- Chanchal
Respondent :- Amit Rana
Petitioner Counsel :- P.K. Bhardwaj

Hon'ble V.K. Shukla,J.

Issue notice to sole respondent, returnable within next twelve weeks.

In the meantime, subject to condition as undertaken by the petitioner,
petitioner shall deposit half of the decretal awarded amount with the Motor
Accident Claims Tribunal, Ghaziabad within period of one month from today,
recovery for the balance amount shall remain stayed. Claimant in question
shall be entitled to withdraw the aforementioned amount. In the event of
default, stay order shall stand vacated.

Order Date :- 4.1.2010
T.S.