Allahabad High Court
U.P. State Road Transport Corp. vs Smt. Pooja And 3 Others on 4 July, 2017
Author: Bharati Sapru
Bench: Bharati Sapru, Mahesh Chandra Tripathi
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 35 Case :- FIRST APPEAL FROM ORDER No. - 2142 of 2017 Appellant :- U.P. State Road Transport Corp. Respondent :- Smt. Pooja And 3 Others Counsel for Appellant :- Rahul Agarwal Hon'ble Bharati Sapru,J.
Hon'ble Mahesh Chandra Tripathi,J.
Admit.
Issue notice to the respondents by RPAD returnable at an early date.
The appellant shall deposit the entire decretal amount awarded by the Tribunal in M.A.C.P. No.66 of 2015 within one month from today, out of which 50% shall be invested in an interest fetching account/FDR in a nationalized bank and the balance 50% shall be released to the claimant-respondents forthwith without furnishing any security.
List after six weeks.
Any amount already deposited shall be given due adjustment towards the total amount.
In case of default in depositing the amount by the appellant as indicated above, the interim order shall stand automatically vacated.
Order Date :- 4.7.2017 pks