Allahabad High Court High Court

Manoj Kumar vs National Insurance Comp. Ltd. … on 13 July, 2010

Allahabad High Court
Manoj Kumar vs National Insurance Comp. Ltd. … on 13 July, 2010
Court No. - 27

C.M.Application No. 31937 of 2010

in re:

Case :- FIRST APPEAL FROM ORDER DEFECTIVE No. - 390 of 2010

Petitioner :- Manoj Kumar
Respondent :- National Insurance Comp. Ltd. Sitapur Through Its Branch
Petitioner Counsel :- R.R.Upadhyaya

Hon'ble Devi Prasad Singh,J.

Hon’ble Dr. Satish Chandra,J.

Heard.

While explaining the delay in filing the appeal, it has been submitted that
the appellant came to know about the impugned award after receipt of
the notice. Due to lack of knowledge, the appellant could not file the
appeal in time.

The cause of delay has been properly explained.

The application is allowed. Delay in filing the appeal is condoned.

Order Date :- 13.7.2010
VB/-

Court No. – 27

Case :- FIRST APPEAL FROM ORDER DEFECTIVE No. – 390 of 2010

Petitioner :- Manoj Kumar
Respondent :- National Insurance Comp. Ltd. Sitapur Through Its Branch
Petitioner Counsel :- R.R.Upadhyaya

Hon’ble Devi Prasad Singh,J.

Hon’ble Dr. Satish Chandra,J.

Admit.

Issue notice to the respondents.

Let lower court record be summoned.

The operation of the impugned award shall remain suspended subject to
condition the appellant deposits an amount of Rs. 1,00000/- including
the statutory deposit within two months before the Motor Accident
Claims Tribunal, Sitapur.

Order Date :- 13.7.2010
VB/-