Allahabad High Court High Court

Om Prakash Maurya vs The New India Insurance Company … on 27 January, 2010

Allahabad High Court
Om Prakash Maurya vs The New India Insurance Company … on 27 January, 2010
Court No. - 34

Case :- FIRST APPEAL FROM ORDER No. - 223 of 2010

Petitioner :- Om Prakash Maurya
Respondent :- The New India Insurance Company Ltd. And Others
Petitioner Counsel :- S.P. Mishra

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/Second Additional District Judge, Varanasi in M.A.C.T.
No.131 of 2007 will be operative subject to deposit of the entire
awarded amount of Rs.7,13,500/- 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