Citation : 2021 Latest Caselaw 1969 AP
Judgement Date : 14 June, 2021
IN THE HIGH COURT OF ANDHRA PRADESH AT AMARAV MONDAY, THE FOURTEENTH DAY OF JUNE -- TWO THOUSAND AND TWENTY ONE -- "PRESENT: THE HONOURABLE MS JUSTICE J. UMA DEVI [A No. 4 OF 2021 IN CMA NO: 113 OF 2021 Between: Union of India, through General Manager, South Central Railways, Secunderabad... : ...Petitioner/Appellant AND 1. Mothukuri Sreenivasarao, age 43 Years, (Husband of the deceased) residents of H.No.4-206, Vempa Village, Bheemavaram Mandal, West Godavari District. 2. Mothukuri Manohar, (son of the deceased), Mothukuri Sreenivasarao residents of H.No.4-206, Vempa Village, Bheemavaram Mandal,West Godavari District. 3. P.V.D.L.Ptasad @ Pravin, (son of the deceased) S/o. Mothukuri Sreenivasarao residents of H.No.4-206, Vempa Village, Bheemavaram Mandal,West Godavari District. ..Respondents/ Respondents Counsel for the Petitioner : Sri Y KAMALA RANI Counsel for the Respondent: -- Petition under Section 151 CPC praying that in the circumstances stated in the affidavit filed in support of the petition, the High Court may be pleased to stay all further proceedings pursuant to the judgment and decree dated 05.05.2020 in case No.OA- li(u)/230 of 2011 passed by the Railway Tribunal, Amaravathi Bench at Guntur District Pending disposal of CMA No.113 of 2021, on the file of the High Court. The court while directing issue of notice to the Respondents herein to show cause as to why this application should not be complied with, made the following order.(The receipt of this order will be deemed to be the receipt of notice in the case). The Court made the following ORDER:
"Having regard to the averments mentioned in the affidavit annexed to the petition and the submissions now made by the learned counsel for the petitioner, there shall be interim stay as prayed for subject to condition that the petitioner shall deposit 50% of its liability as determined in the judgment together with proportionate interest within a period of six weeks from today.
if the above mentioned order is not complied with within the time specified above, the interim order granted now shall stand vacated automatically without any further reference to this Court."
SD/- V.DIWAKAR DEPUTY REGISTRAR TRUE COPY// ai' For SECTION OFFICER
To
os
. Mothukuri Sreenivasarao, (Husband of the deceased) residents of H.No.4-206,
Vempa Village, Bheemavaram Mandal, West Godavari District, Mothukuri Manohar, (son of the deceased), Mothukuri Sreenivasarao residents of H.No.4-205, Vempa Village, Bheemavaram- Mandal, West Godavari District. P.\V.D.L.Prasad @ Pravin, (son of the deceased) S/o. Mothukuri Sreenivasarao residents. of H.No.4-206, Vempa Village, Bheemavaram Mandal,West Godavari District {RR 1 to 3 By RPAD)
One CC to Sri. Y Kamala Rani Advocate [OPUC]
. One spare copy
pr
HIGH COURT
JUDJ
DATED:14/06/2021
ORDER
IA No. 1 OF 2027 iN CMA NO: 113 OF 2021
INTERIM STAY
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!