Allahabad High Court High Court

The United India Insurance … vs Smt. Anuj Rani & Others on 13 January, 2010

Allahabad High Court
The United India Insurance … vs Smt. Anuj Rani & Others on 13 January, 2010
Court No. - 34

Case :- FIRST APPEAL FROM ORDER No. - 1765 of 2006

Petitioner :- The United India Insurance Company Limited
Respondent :- Smt. Anuj Rani & Others
Petitioner Counsel :- Nagendra Kr. Srivastava

Hon'ble Prakash Chandra Verma,J.

Hon’ble Ram Autar Singh,J.

Heard learned counsel appearing on behalf of the parties.

Having gone through the facts and circumstances of the
present case, we direct the Motor Accident Claims tribunal
concerned to expedite the execution proceeding and ensure
the payment to the claimant/s as per the award within a
period of one month from the date of presentation of a
certified copy of this order from the authorities on which the
liability has been fixed for payment.

With the aforesaid direction, this appeal is finally disposed
of.

Order Date :- 13.01.2010.

Rks.