Citation : 2012 Latest Caselaw 2167 ALL
Judgement Date : 24 May, 2012
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 30 Case :- FIRST APPEAL FROM ORDER No. - 2119 of 2012 Petitioner :- United India Insurance Co. Ltd. Respondent :- Rekha Devi And Others Petitioner Counsel :- Amit Singh Hon'ble Rajes Kumar,J.
Hon'ble Anil Kumar Sharma,J.
Admit.
Issue notice to the respondents returnable at an early date. The appellant may take steps to serve the respondents by ordinary post as well as by registered post.
Until further orders of this Court, the operation of the impugned judgment and award dated 29.2.2012 passed by the Motor Accident Claims Tribunal/Additional District Judge, Court No. 1, Jaunpur in M.A.C.P. No. 256 of 2009, Rekha Devi and others Vs. Jitendra Yadav and others, shall remain stayed provided the appellant deposits 50% of the amount awarded by the Tribunal within a period of four weeks. The claimants shall be entitled to withdraw the entire amount deposited. Any amount already deposited shall be given adjustment. The Registry is directed to remit the statutory amount to the concerned Tribunal within four weeks.
Order Date :- 24.5.2012
OP
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!