Court No. - 34 Case :- FIRST APPEAL FROM ORDER No. - 1075 of 2010 Petitioner :- The Oriental Insurance Company Ltd. Respondent :- Shri Bechan Lal And Others Petitioner Counsel :- Viqar Ahmed Ansari 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/Special Judge (S.C./S.T,) Act, Kanpur Nagar in M.A.C.P.
No.514 of 2006 will be operative subject to deposit of the entire
awarded amount of Rs.1,59,500/- alongwith 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 claimants 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 nationalised bank and will be renewed
time to time till the payment is made or till further orders 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 :- 2.4.2010
RU