Court No. - 34 Case :- FIRST APPEAL FROM ORDER DEFECTIVE No. - 191 of 2010 Petitioner :- General Manager, Jal Sansthan Respondent :- Smt. Mithilesh And Others Petitioner Counsel :- Vivek Shandilya Hon'ble Prakash Chandra Verma,J.
Hon’ble Ram Autar Singh,J.
Issue notice upon the respondents by registered post with acknowledgement
due within a period of fortnight from this date returnable six weeks hence.
Since the entire awarded amount of Rs. 2,92,195/- has already been deposited
by the appellant/Insurance Company, as per the certificate of deposit annexed
with the appeal, therefore, the appeal will be heard and the stay of the order
impugned dated 30.11.2009, passed by the Workmen Compensation
Commissioner/Assistant Labour Commissioner,Agra in Case No. W.C. 80 of
2004 will be operative.
The Commissioner concerned is at liberty to release 50% of the principal sum
to the claimant/s without security and the balance 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 is made or till further orders of the court, whichever is
applicable.
Order Date :- 2.2.2010
R