Court No. - 27 Case :- FIRST APPEAL FROM ORDER DEFECTIVE No. - 449 of 2010 Petitioner :- Union Of India Thru General Manager, Respondent :- Lallu Ram Raikwar S/O Late Phool Chandra Petitioner Counsel :- Pratul Kumar Srivastava Respondent Counsel :- R.K.S. Chauhan Hon'ble Devi Prasad Singh,J.
Hon’ble S.C. Chaurasia,J.
(On C.M.Application No. 37715 of 2010)
Delay in filing the appeal seems to be reasonably explained.
Cause shown seems to be sufficient. Accordingly, the application is allowed
and the delay in filing the appeal is condoned. The appeal is taken on record.
Order Date :- 30.7.2010
AKS
Hon’ble Devi Prasad Singh,J.
Hon’ble S.C. Chaurasia,J.
Admit.
Issue notice.
Let the Lower Court Record be summoned.
The operation of the impugned judgment and award dated 21-02-2009, shall
remain stayed subject to condition that the appellant deposits a sum of Rs.
4,00,000/- exclusive of statutory deposits, before the Tribunal within a period
of one month from today. The amount of Rs. 2,00,000/-shall be released in
favour of the claimant-respondent forthwith and the rest of the amount shall
be kept in a interest bearing account for the period of one year, in case,
already not deposited.
Order Date :- 30.7.2010
AKS