Allahabad High Court High Court

Icici Lombard General Insurance … vs Ayyub Hussain @ Ayyub & Others on 5 January, 2010

Allahabad High Court
Icici Lombard General Insurance … vs Ayyub Hussain @ Ayyub & Others on 5 January, 2010
Court No. - 34

Case :- FIRST APPEAL FROM ORDER No. - 12 of 2010

Petitioner :- Icici Lombard General Insurance Co. Ltd.
Respondent :- Ayyub Hussain @ Ayyub & Others
Petitioner Counsel :- Rahul Sahai

Hon'ble Prakash Chandra Verma,J.

Hon’ble Ram Autar Singh,J.

Admit.

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. 4,50,440/- 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 27.10.2009 passed by the Workmen Compensation
Commissioner/ Assistant Labour Commissioner, Moradabad in Case No.
W.C.A. 41 of 2008 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 made or till further order/s of the Court, whichever is
applicable.

Order Date :- 5.1.2010
RKS/