Tuesday, 09, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S. Shriram General Insurance ... vs Jarugu Venkata Subba Reddy
2022 Latest Caselaw 8849 AP

Citation : 2022 Latest Caselaw 8849 AP
Judgement Date : 18 November, 2022

Andhra Pradesh High Court - Amravati
M/S. Shriram General Insurance ... vs Jarugu Venkata Subba Reddy on 18 November, 2022
                             HIGH COURT OF ANDHRA PRADESH

      MAIN CASE NO: M.A.C.M.A. No. 358 of 2022

                                PROCEEDING SHEET

Sl.      Date                             ORDER                           OFFICE
No                                                                         NOTE
 .

18.11.2022 BSB, J

I.A.No.1 of 2022 This application is filed to condone the delay of thirty seven (37) days in filing the appeal. Learned Counsel for the petitioner/appellant submitted that notice was served on respondent No.2 and their proof has already been submitted to the registry vide USR No.86986 of 2022.

Since the respondents have not appeared, the delay is not long and the petitioner has shown sufficient reason for the delay, the petition is allowed.

_________________ B.S.BHANUMATHI,J

I.A.No.2 of 2022

This application is filed for suspension of judgment and Decree passed in M.V.O.P. No.146 of 2015, on the file of the Chairman, Motor Accident Claims Tribunal - Cum - II Additional, District Judge, Kadapa pending disposal of the appeal.

The learned counsel for the petitioner/appellant submitted on the grounds of appeal that the tribunal has awarded high amount of compensation without properly perusing the record and also liability of the insurance company has been disowned as the insured had no valid driving license.

Since the adjudication of the appeal will take considerable time and in the light of the submissions made by the learned counsel for the petitioner/ appellant, interim order as prayed for is granted on the condition that the petitioner/ appellant shall deposit 50% of the amount awarded together with proportionate interest and costs within eight (08) weeks from the date of this order. If the petitioner fails to comply the condition, interim order stands vacated.

_________________ B.S.BHANUMATHI,J

M. A.C.M.A. No. 358 of 2022 Admit appeal.

Post on 23.12.2022.

_________________ B.S.BHANUMATHI,J TJN

 
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 : MAIMS

 
 
Latestlaws Newsletter