Allahabad High Court High Court

Icici Lombard General Insurance … vs Praveen And Another on 2 April, 2010

Allahabad High Court
Icici Lombard General Insurance … vs Praveen And Another on 2 April, 2010
Court No. - 34

Case :- FIRST APPEAL FROM ORDER No. - 1071 of 2010

Petitioner :- Icici Lombard General Insurance Company Ltd.
Respondent :- Praveen And Another
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.4,05,796/- 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
4.2.2010, passed by the Workmen Compensation Commissioner,
Ghaziabad in W.C.A. Case No.146 of 2009 will be operative.
The Commissioner concerned is at liberty to release 50% of the
principal sum of the claimants 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 orders of the Court, whichever is
applicable.

Order Date :- 2.4.2010
RU