Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 1]

Allahabad High Court

U.P. State Road Transport Corp. vs Rajesh Kumar And 6 Others on 6 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. - 2164 of 2017
 

 
Appellant :- U.P. State Road Transport Corp.
 
Respondent :- Rajesh Kumar And 6 Others
 
Counsel for Appellant :- R. B. Tripathi
 

 
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.No.102 of 2012  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 on 29.08.2017 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 :- 6.7.2017 pks