Allahabad High Court High Court

The Oriental Insurance Company … vs Smt. Rani Devi And Others on 28 January, 2010

Allahabad High Court
The Oriental Insurance Company … vs Smt. Rani Devi And Others on 28 January, 2010
Court No. - 34

Case :- FIRST APPEAL FROM ORDER No. - 264 of 2010

Petitioner :- The Oriental Insurance Company Limited
Respondent :- Smt. Rani Devi And Others
Petitioner Counsel :- Km. Pratima Srivastava

Hon'ble Prakash Chandra Verma,J.

Hon’ble Ram Autar Singh,J.

Admit.

Issue notice.

The appeal will be heard and the stay of the order impugned
passed by the learned Judge, Motor Accident Claims
Tribunal/Additional District Judge/Special Judge, Aligarh in
MACP No. 316 of 2007 dated 23.10.2009 will be operative
subject to deposit of the entire awarded amount alongwith the
interest accrued thereon till date within a period of one month
from the date. The Tribunal concerned is directed to release 50%
of the total deposited amount to the claimant/s without security
and the remaining balance 50% of the total deposited 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 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 :- 28.1.2010
ssm