Court No. - 1 Case :- FIRST APPEAL FROM ORDER No. - 2143 of 2010 Petitioner :- The Oriental Insurance Company Ltd. Respondent :- Jaipal Singh & Another Petitioner Counsel :- Viqar Ahmed Ansari Hon'ble Rakesh Tiwari,J.
Heard learned counsel for the parties.
Admit.
Issue notice returnable at an early date. List on the date fixed in the notice.
In the meantime, operation and implementation of the impugned award dated
10.5.2010 passed by M.A.C. T./District Judge, Muzaffar Nagar in M.A.C.P.
No. 360 of 2005 shall remain stayed till further orders provided the appellant
deposits whole of the amount so awarded by award dated 10.5.2010 minus
statutory amount deposited at the time of filing of appeal within a period of
one month from today. The claimants/opposite parties shall be entitled to get
release 50% amount of the awarded amount without furnishing security and
remaining amount after furnishing adequate security.
Order Date :- 26.7.2010
RCT/-