Allahabad High Court High Court

The New India Assurance Company … vs Nikhil Agarwal And Others on 22 January, 2010

Allahabad High Court
The New India Assurance Company … vs Nikhil Agarwal And Others on 22 January, 2010
Court No. - 34

Case :- FIRST APPEAL FROM ORDER No. - 181 of 2010

Petitioner :- The New India Assurance Company Ltd.
Respondent :- Nikhil Agarwal And Others
Petitioner Counsel :- Rakesh Bahadur,Praful Bahadur

Hon'ble Prakash Chandra Verma,J.

Hon’ble Ram Autar Singh,J.

Admit.

Issue notice upon the respondents by registered post with acknowledgement
due within a period of fortnight from this date returnable six weeks hence.
The appeal will be heard and the stay of the order impugned passed by the
learned Judge, Motor Accident Claims Tribunal/Addl. District Judge, Court
No. 7, Etawah dated 15.10.2009 in M.A.C. No. 316 of 2006 will be operative
subject to deposit of the entire awarded amount of Rs. 9,24,500/- along with
interest accrued thereon till date within a period of one month from this date.
Tribunal concerned is at liberty to release 50% of the total deposited amount
to the claimant/s without security.

However, Tribunal concerned is at liberty to keep remaining/balance 50% of
the total deposited amount in a short term Fixed Deposit of a nationalized
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 :- 22.1.2010
RKS/