Allahabad High Court High Court

Dharam Veer Singh vs Smt. Sanju & Others on 6 January, 2010

Allahabad High Court
Dharam Veer Singh vs Smt. Sanju & Others on 6 January, 2010
Court No. - 34

Case :- FIRST APPEAL FROM ORDER No. - 669 of 2008

Petitioner :- Dharam Veer Singh
Respondent :- Smt. Sanju & Others
Petitioner Counsel :- O.P. Rai,H.P.Singh
Respondent Counsel :- V.K.Dwivedi,Santosh Kumar Singh

Hon'ble Prakash Chandra Verma,J.

Hon’ble Ram Autar Singh,J.

Motor Accident Claims Tribunal concerned is to ensure the award executed
and get the amount recovered from the insurance Company and pay to the
claimants within a period of one month. So far as the recovery from the
petitioner is concerned, it is provided that if owner furnishers security equal to
the tune of amount awarded the recovery shall remain stayed during the
pendency of the appeal.

Order Date :- 6.1.2010
R