Court No. - 34 Case :- FIRST APPEAL FROM ORDER DEFECTIVE No. - 1401 of 2009 Petitioner :- Icici Lombard General Insurance Company Ltd. Respondent :- Rakesh And Another Petitioner Counsel :- Rahul Sahai Respondent Counsel :- V.C. Dixit Hon'ble Prakash Chandra Verma,J.
Hon’ble Ram Autar Singh,J.
Admit.
Isuse notice to the respondents to the respondents by
Registered Post (A/D) within a fortnight returnable within six
weeks. Send for lower Court records.
The appeal will be finally heard and decided on the date
fixed by the office after six weeks.
In case the appellant deposits the entire amount awarded by
Motor Accident Claim Tribunal, Meerut in M.A.C.P. No. 206
of 2007 along with interest accrued thereon till date within a
period of one month from today, further execution of the
impugned award shall remain stayed. The Tribunal
concerned is directed to release 50 % (fifty percent) of the
total deposited amount to the claimant/s without security and
50 % (fifty percent) with security.
It is made clear that the entire deposited amount will include
the statutory deposit of Rs.25,000/- (twenty five thousand),
which will be remitted in favour of the concerned Tribunal as
expeditiously as possible.
List immediately after expiry of the aforesaid period.
Order Date :- 28.01.2010.
Rks.