Allahabad High Court High Court

The National Insurance Company … vs Riyazuddin, on 7 January, 2010

Allahabad High Court
The National Insurance Company … vs Riyazuddin, on 7 January, 2010
Court No. - 11

Case :- FIRST APPEAL FROM ORDER No. - 1054 of 2009

Petitioner :- The National Insurance Company Ltd., Thru. The Manager,
Respondent :- Riyazuddin,
Petitioner Counsel :- U.P.S.Kushwaha

Hon'ble Anil Kumar,J.

On 17.9.2009, this Court had passed an order that if the amount as per award
is deposited by the appellant in the trial court, the amount shall not be
released in favour of the respondents-claimants till further order of this
Court. However, no notices were issued to the respondents.

In view of above said fact, issue notice to respondents no. 1 to 6 .

Since Sri Rajendra Jaiswal has put in appearance on behalf of opposite parties
no. 1 and 2 as such Sri U.P.S. Kushwaha learned counsel for the appellant
shall provide the copy of the memo of the appeal to Sri Rajendra Jaiswal
within a week.

So the learned counsel for the appellant shall take steps for service only on
respondents no. 3 to 6.

Further, an application for withdrawal of the money has been moved by Sri
Rajendra Jaiswal, learned counsel for respondents no. 1 and 2 but the copy of
the application has not been given to the learned counsel for the appellant at
the time of filing of the said application however the same is handed over to
him today and he prays for and is granted a week’s time to file objection.

Sri Rajendra Jaiswal further informs that the award which is challenged in the
present appeal, is also challenged by the Union of India in F.A. F.O. No
1044 of 2009.

Accordingly, the office is directed to list the present appeal alongwith
F.A.F.O. No. 1044 of 2009 and F.A.F.O. No. 1058 of 2009 in the next cause
list.

Order Date :- 7.1.2010
dk/