Allahabad High Court High Court

The Oriental Insurance Comp. Ltd. … vs Smt. Kalawati And Ors. on 2 February, 2010

Allahabad High Court
The Oriental Insurance Comp. Ltd. … vs Smt. Kalawati And Ors. on 2 February, 2010
Court No. - 9

Case :- FIRST APPEAL FROM ORDER No. - 137 of 2010

Petitioner :- The Oriental Insurance Comp. Ltd. Through Its Manager
Respondent :- Smt. Kalawati And Ors.
Petitioner Counsel :- B.C.Pandey

Hon'ble Devendra Kumar Arora,J.

Heard learned counsel for the appellant.

Issue notice to the respondents.

Learned counsel for the appellant will take steps within a week.

Learned counsel for the appellant has placed reliance upon a judgment
delivered in FAFO No. 199 of 2001, United Bank of India vs. U.P. Power
Corpn. & others in which it has been held that UPSRTC is liable to pay
compensation and not the Insurance Company.

Till the next date of listing, the operation and implementation of the impugned
Award dated 09.11.2009, passed by Motor Accident Claim Tribunal in Claim
Petition No. 63 of 2007, Smt. Kalawati and others vs. Atri Pandey and others
shall remain stayed.

Order Date :- 2.2.2010
ashok