Court No. - 1 Case :- FIRST APPEAL FROM ORDER No. - 239 of 2010 Petitioner :- U.P. State Road Transport Corporation Respondent :- Rahul Petitioner Counsel :- M.M. Sahai Hon'ble Rakesh Sharma,J.
Heard learned counsel for the appellant.
Issue notice to the respondents to file objection/counter affidavit within six
weeks to which reply/rejoinder affidavit, if any, be filed within two weeks
thereafter.
List in the 3rd week of March 2010.
Considering the facts and circumstances of the case, it is provided that if the
appellant deposits Rs.40,000/- in addition to the amount, if any, already
deposited in the Motor Accident Claims Tribunal concerned, within one
month from today, the execution and operation of the impugned judgment and
award dated 27.10.2009 passed by M.A.C.T/Additional District Judge,
Etawah, Court No.5 in M.A.C.P. No.620 of 2006 shall remain stayed till
further orders of the Court.
The statutory amount already deposited in this Court shall be remitted back to
the Motor Accident Claims Tribunal. The M.A.C.T. concerned shall
immediately release the total amount in favour of the Claimants-respondents
without asking for any security or Bank Guarantee.
In the event of any default, the above interim order shall stand automatically
vacated and the execution proceedings shall commence immediately.
Order Date :- 27.1.2010
pks