Allahabad High Court High Court

Ravi Agrawal vs Wali Mohammad And Others on 4 February, 2010

Allahabad High Court
Ravi Agrawal vs Wali Mohammad And Others on 4 February, 2010
Court No. - 34

Case :- FIRST APPEAL FROM ORDER No. - 382 of 2010

Petitioner :- Ravi Agrawal
Respondent :- Wali Mohammad And Others
Petitioner Counsel :- Vinod Kumar Agrawal

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 dated 20.11.2009 passed by the learned Judge,
Motor Accident Claims Tribunal, Mathura in MACP No. 155 of
1995 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 with 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 :- 4.2.2010
ssm