Allahabad High Court High Court

National Insurance Company Ltd. vs Naim Uddin on 11 January, 2010

Allahabad High Court
National Insurance Company Ltd. vs Naim Uddin on 11 January, 2010
Court No. - 34

Case :- FIRST APPEAL FROM ORDER No. - 75 of 2010

Petitioner :- National Insurance Company Ltd.
Respondent :- Naim Uddin
Petitioner Counsel :- Anupam Shukla

Hon'ble Prakash Chandra Verma,J.

Hon’ble Ram Autar Singh,J.

Admit.

Issue notice.

The appeal will be heard and the stay of the order impugned
judgment/order passed by the learned Motor Accident Claims
Tribunal/Additional District Judge, Meerut in MACP No. 15 of
2009 dated 30.9.2009 will be operative subject to deposit of the
entire awarded amount alongwith the interest accrued thereon
till date within a period of one month from the date. The
Tribunal concerned is directed to release 50% of the total
deposited amount to the claimant/s without security and the
remaining balance 50% of the total deposited 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 order/s 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 :- 11.1.2010
ssm