Citation : 2011 Latest Caselaw 4219 ALL
Judgement Date : 30 August, 2011
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 40 Case :- FIRST APPEAL FROM ORDER No. - 2952 of 2011 Petitioner :- The New India Assurance Company Ltd. Respondent :- Chandra Kumar And Others Petitioner Counsel :- Vinay Khare Hon'ble Satya Poot Mehrotra,J.
Hon'ble Yogesh Chandra Gupta,J.
Order on Appeal
Admit.
Issue notice.
Order on Stay Application
Issue notice.
Notice will be issued to the respondents by Registered Post A.D. fixing the next date fixed in the matter.
Requisite steps will be taken within three weeks.
Heard on the question of grant of interim relief.
Having regard to the facts and circumstances of the case and having considered the submissions made by Sri Vinay Khare, learned counsel for the appellant, it is directed that the operation of the impugned Award dated 21.05.2011 will remain stayed until further orders of the Court, provided within six weeks from today, the appellant deposits the entire amount awarded under the impugned Award together with interest thereon before the Motor Accidents Claims Tribunal, Auraiya.
The amount so deposited by the appellant will be paid/invested as under:
(1) As regards the amount awarded respectively to each of the claimant/respondent Nos. 5, 6 & 7 under the impugned Award, the same will be invested as per the directions given by the Tribunal in the impugned Award.
(2) As regards the amount awarded respectively to each of the claimant/respondent Nos. 2 and 3 under the impugned Award, the same will be paid/invested as per the directions given by the Tribunal in the impugned Award.
(3) As regards the amount awarded respectively to each of the claimant/respondent Nos. 1 & 4 under the impugned Award, the same will be paid/invested as under:
(a) 50% of the amount awarded respectively to each of the claimant/respondent Nos. 1 & 4 under the impugned Award, will be paid respectively to each of such claimants/respondents without furnishing any security.
(b) Balance 50% of the amount awarded respectively to each of the claimant/respondent Nos. 1 & 4 under the impugned Award, will be invested in maximum interest-bearing Fixed Deposit in a Nationalized Bank, renewable from time to time, in the respective name of each of such claimants/respondents.
The amounts, invested in Fixed Deposits, as per the directions given above, will not be permitted to be withdrawn by the claimants/respondents without leave of this Court. However, 50% of the periodical interest accruing on such Fixed Deposits, will be permitted to be withdrawn by the concerned claimants/respondents, as and when the same accrues. Balance 50% of the periodical interest accruing on such Fixed Deposits, will continue to be reinvested in the respective Fixed Deposits.
The amount of Rs. 25,000/- deposited by the appellant while filing the present Appeal, will be remitted to the Tribunal for being adjusted towards the deposit to be made by the appellant, as directed above.
In the event of default on the part of the appellant in making the deposit as directed above, this interim order will stand automatically vacated.
Counter Affidavit and Rejoinder Affidavit may be exchanged between the parties by the next date fixed in the matter.
List on 23rd January, 2012.
Order Date :- 30.8.2011
NS
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!