Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

AO/230/2025
2025 Latest Caselaw 1847 UK

Citation : 2025 Latest Caselaw 1847 UK
Judgement Date : 8 August, 2025

Uttarakhand High Court

AO/230/2025 on 8 August, 2025

                Office Notes,
             reports, orders or
SL.           proceedings or
      Date                                         COURT'S OR JUDGES'S ORDERS
No             directions and
             Registrar's order
              with Signatures
                                  AO No.230 of 2025
                                  Hon'ble Subhash Upadhyay, J.

Mr. Pramod Bailwal, Advocate for the appellant.

2. This is an appeal filed under Section 173 of Motor Vehicle Act, challenging the judgment and award dated 20.02.2025 passed by M.A.C.T/Additional District Judge, Khatima, District Udham Singh Nagar in Motor Accident Claim Case No.88/2022, whereby the claim petition filed by respondent nos.1 to 4 was allowed against the appellant for a sum of ₹ 12,65,200/-.

3. As per the report of Registry, there is a delay of 43 days in filing the appeal.

4. Notices were issued to respondent nos.1 to 6. Office report indicates that respondent nos.3, 5 and 6 have been served personally, while respondent no.1 has been served through his father-in-law, respondent no.2 through grandfather and respondent no.4 through her husband.

5. Heard and perused the delay condonation application.

6. In view of sufficiency of reasons stated in the delay condonation application, delay in filing the appeal is condoned. Delay Condonation Application stands allowed.

7. Learned counsel for the appellant submits that execution proceedings are pending against the appellant. He further submits that he is ready to deposit the entire awarded amount along with interest, if any, before the Tribunal concerned.

8. In view of the above, the appellant is directed to deposit the entire awarded amount, along with interest, before the Tribunal concerned within a period of four weeks from today.

9. In case, the amount as directed above, is deposited by the appellant within four weeks, the effect and operation of impugned Award dated 20.02.2025 shall remained stayed.

10. List on 25.09.2025 for admission/orders.

(Subhash Upadhyay, J.) 08.08.2025

Rajni

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter