Allahabad High Court High Court

Iffco Tokio General Insurance … vs Smt. Ranno Devi And Others on 27 January, 2010

Allahabad High Court
Iffco Tokio General Insurance … vs Smt. Ranno Devi And Others on 27 January, 2010
Court No. - 34

Case :- FIRST APPEAL FROM ORDER No. - 216 of 2010

Petitioner :- Iffco Tokio General Insurance Company Ltd.
Respondent :- Smt. Ranno Devi And Others
Petitioner Counsel :- Baleshwar Chaturvedi

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.

The appeal will be heard and the stay of the order impugned
passed by the learned Judge, Motor Accident Claims
Tribunal/Additional District Judge (Anti Corruption), Bareilly in
M.A.C.T. No.701 of 2007 will be operative subject to deposit of
the entire awarded amount of Rs.77,270/- alongwith interest
accrued thereon till date within a period of one month from this
date. Tribunal concerned is at liberty to release 50% of the total
deposited amount to the claimants without security.
However, Tribunal concerned is at liberty to keep
remaining/balance 50% of the total deposited amount 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.

The entire deposited amount will include the statutory deposit of
Rs.25,000/- which will be remitted in favour of the concerned
Tribunal as expeditiously as possible.
Order Date :- 27.1.2010
RU