Allahabad High Court High Court

Om Prakash Agnihotry vs Rohit And Others on 28 January, 2010

Allahabad High Court
Om Prakash Agnihotry vs Rohit And Others on 28 January, 2010
Court No. - 34

Case :- FIRST APPEAL FROM ORDER No. - 258 of 2010

Petitioner :- Om Prakash Agnihotry
Respondent :- Rohit And Others
Petitioner Counsel :- Aditya Kumar Singh,Amit Kumar Singh
Respondent Counsel :- Sunil Kr. Srivastava

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
passed by the learned Judge, Motor Accident Claims
Tribunal/Additional District Judge, Court No.6, Shahjahanpur,
in MACP No.340 of 2008 dated 19.11.2009 will be operative
subject to deposit of the 50% 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 :- 28.1.2010
ssm