Court No. - 34 Case :- FIRST APPEAL FROM ORDER No. - 375 of 2010 Petitioner :- Chandra Shekhar And Others Respondent :- Chhotey Lal And Others Petitioner Counsel :- Ashok Kumar Srivastava,J.S. Lodhi Hon'ble Prakash Chandra Verma,J.
Hon’ble Ram Autar Singh,J.
Admit.
Issue notice.
The appeal will be heard and the stay of the order impugned
judgment/award dated 7.10.2010 passed by the learned Judge,
Motor Accident Claims Tribunal/Additional District Judge,
court no.2, Mahoba in MACP No. 90 of 2008 will be operative
subject to deposit of the 50% of the entire awarded amount
alongwith the interest accrued thereon till date within a period of
one month from the date. The Tribunal concerned is directed to
release 50% of the total deposited amount to the claimant/s with
security and the remaining balance 50% of the total deposited
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 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 :- 4.2.2010
ssm