Court No. - 19 Civil Misc. Delay Condonation Application No. Nil of 2009 & Civil Misc. Exemption Application No. 67923 of 2009 IN Case :- FIRST APPEAL FROM ORDER DEFECTIVE No. - 356 of 2009 Petitioner :- Pankaj Singh Respondent :- United India Insurance Co Ltd And Others Petitioner Counsel :- Dr. Akhilesh Dwivedi Hon'ble Sanjay Misra,J.
Office report dated 3.2.2010 indicates that there are two
applications one for condonation of delay in filing the appeal and
other for exemption from statutory deposit pending in this appeal.
Learned counsel for the appellant prays for and is granted two
weeks’ time to take steps by registered post for service of notice on
the respondents on both the applications.
Learned counsel for the appellant states that an interim order dated
19.3.2009 is operating in this appeal and he was required to
deposit 1/2 of the awarded amount within two months from that
date. He states that the appellant will deposit the amount as
required by the interim order dated 19.3.2009 within two weeks
before the Tribunal. In case the amount is deposited within the said
period, the Tribunal may accept the same.
Order Date :- 4.2.2010
Lbm/-