Allahabad High Court High Court

Harendra Singh vs The Oriental Insurance Company … on 27 July, 2010

Allahabad High Court
Harendra Singh vs The Oriental Insurance Company … on 27 July, 2010
Court No. - 1

Case :- FIRST APPEAL FROM ORDER No. - 2194 of 2010

Petitioner :- Harendra Singh
Respondent :- The Oriental Insurance Company Limited Awadh Hotel &
Ors.
Petitioner Counsel :- Ashok Kumar Chaubey

Hon'ble Rakesh Tiwari,J.

Heard counsel for the appellant and perused the record.
This First Appeal From Order has been filed challenging validity and
correctness of the award dated 24.4.2010 passed by Motor Accident Claims
Tribunal/Special Judge (E.C. Act) Ghazipur, in M.A.C.P. No. 9 of 2007, Smt.
Shanti Devi and others Vs. The Oriental Insurance Co. Ltd and others, by
which the Tribunal has awarded compensation of Rs. 1,19,500/-, in which
share of the appellant- jeep owner, comes to Rs. 29,875/-. The appellant has
already deposited Rs. 25000/- at the time of filing this appeal.
The office shall transmit statutory deposit of Rs. 25,000/- to the Tribunal
concerned within two weeks from today. On receipt of the aforesaid amount,
the Tribunal shall release the amount to the claimant respondent without any
security.

Issue notice to the respondents returnable at an early date indicating that
counter affidavit, is to be filed within eight weeks. Rejoinder affidavit may be
filed within four weeks thereafter.

List after expiry of the aforesaid period.

Order Date :- 27.7.2010
SNT/