Allahabad High Court
Raju vs Khalil And Ors. on 30 July, 2010
Court No. - 7 Case :- FIRST APPEAL DEFECTIVE No. - 63 of 2010 Petitioner :- Raju Respondent :- Khalil And Ors. Petitioner Counsel :- S.K.Rastogi Hon'ble Dr. Satish Chandra,J.
Heard learned counsel for the appellant.
Admit.
Issue notice to the opposite parties.
Till further orders of this Court, the operation and
implementation of the impugned judgment and award dated
03.05.2010 passed by Motor Accidents Claims Tribunal in
Claim Petition No. 148 of 2006 shall remain stayed provided
the appellant will deposits an amount of Rs.25,000/- apart
from the statutory deposit, in this Court within four weeks.
Order Date :- 30.7.2010
VNP/-