High Court Madhya Pradesh High Court

Sandeep Pandey vs Smt. Reena Tamrakar on 12 August, 2010

Madhya Pradesh High Court
Sandeep Pandey vs Smt. Reena Tamrakar on 12 August, 2010
                          M.A.No.2526/2010

Sandeep Pandey and another              Smt. Reena Tamrakar and others




12.8.2010.

       Shri Vishal Dhagat, Counsel for the appellants.
       Heard on admission.
       Admit.
       Issue notices to the respondents. Steps within a week by

RAD.

Send for the record of the Tribunal.
I.A.No.6539/2010
Issue notices of this application to the respondents.Steps
within a week by RAD.

Notices be made returnable within four weeks.
Till next date of hearing, operation of the impugned award
passed by the First Additional Motor Accidents Claims Tribunal,
Damoh in Claim Case no.148/2009 shall remain stayed on
following terms:

(I) The appellants to furnish a security before
the Claims Tribunal as required under Order 41
rule 5 C.P.C.

(ii) The appellant to further deposit
Rs.85,000/- (Rupees eighty five thousand) within
a period of 15 days from today before the Claims
Tribunal.

On deposit of the aforesaid amount, recovery of the
remaining amount of the awarded amount from the appellants
shall remain stayed.

Certified copy as per Rules.

(Krishn Kumar Lahoti)
Judge
JLL