Allahabad High Court
Jaipal vs National Insurance Comp. Ltd. … on 22 June, 2010
Court No. - 3 Case :- FIRST APPEAL FROM ORDER No. - 730 of 2010 Petitioner :- Jaipal Respondent :- National Insurance Comp. Ltd. Kheri Through Its Branch Manag Petitioner Counsel :- Vivek Manishi Shukla Hon'ble Shri Narayan Shukla,J.
Hon’ble Devendra Kumar Arora,J.
Admit.
Issue notice to the opposite parties.
List after service report.
In the meantime, operation of the impugned judgment and order dated
18.3.2010, passed by the learned Motor Accidents Claims Tribunal,
Lakhimpur Kheri in Claim Petition No. 153 of 1999 shall remain stayed
provided the appellant deposits a sum of Rs. 50,000/- before the Tribunal
within period of one month from today.
The statutory amount already deposited by the appellant shall be adjusted in
the aforesaid amount.
Order Date :- 22.6.2010
ashok