Allahabad High Court High Court

The New India Assurance Company … vs Abu Lash And Others on 4 February, 2010

Allahabad High Court
The New India Assurance Company … vs Abu Lash And Others on 4 February, 2010
                              Court No. - 34

                              Case :- FIRST APPEAL FROM ORDER DEFECTIVE No. - 222 of
                              2010

                              Petitioner :- The New India Assurance Company Ltd.
                              Respondent :- Abu Lash And Others
                              Petitioner Counsel :- Saurabh Srivastava

                              Hon'ble Prakash Chandra Verma,J.

Hon’ble Ram Autar Singh,J.

Admit
Issue notice.

The appellants have deposited the entire amount awarded before the Workmen’s
Compensation Commissioner plus interest. A certificate of deposit has been filed.
The Commissioner concerned is at liberty to release 50% of the principle sum to the claimants
without security and the balance 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 this Court, which ever is applicable.
The award dated 1.12.2009 passed by the Workmen’s Compensation Commissioner &
Assistant Labour Commissioner, Agra in W.C. Case No. 51 of 2008 shall remain stayed.

Order Date :- 4.2.2010
ssm