Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

D Lakshmi Devi vs Union Of India
2024 Latest Caselaw 10371 AP

Citation : 2024 Latest Caselaw 10371 AP
Judgement Date : 15 November, 2024

Andhra Pradesh High Court - Amravati

D Lakshmi Devi vs Union Of India on 15 November, 2024

           HIGH COURT OF ANDHRA PRADESH : AT AMARAVATI

MAIN CASE No: C.M.A.No. 449 of 2019

                              PROCEEDING SHEET


Sl.                                                                            OFFICE
        DATE                                 ORDER
No.                                                                             NOTE
      15.11.2024   DR.KMR,J
                                       I.A.No.1 of 2024
                           This application is filed to condone the delay of
                   288 days in filing the Review Petition in CMA No.449
                   of 2019.
                           Heard.
                           Considering the submissions and for the
                   reasons stated in the accompanying affidavit filed in
                   support of this application, the delay of 288 days in
                   filing the Review Petition is condoned.
                           Accordingly, I.A.No.1 of 2024 is allowed.


                                                                _________
                                                                DR.KMR,J
                                       I.A.No.2 of 2024
                           Dispensed with.
                                                                _________
                                                                DR.KMR,J

                                       I.A.No.3 of 2024

                           The application is filed to review the order
                   dated 19.12.2023 passed in the C.M.A No.449 of
                   2019.

                           2. Heard Mr. Venna Hemanth Kumar, learned
                   counsel for the review petitioner and Ms.Geetha
                   Madhuri N.S, learned counsel for the respondent/

petitioners.

3. Learned counsel for the review petitioner would contend that the compensation is payable as applicable on the date of the incident with interest. In the instant case, the date of incident is on 25.02.2011. As such, the compensation should be as per the prescribed compensation as on the date of accident i.e Rs. 4,00,000/- along with reasonable rate of interest as per decision of the Hon'ble Apex Court in Union of India v. Rina Devi (2019) 3 SCC 572. Therefore, the appellants/ claimants are entitled to compensation of Rs. 7,77,663/- (taking base amount of compensation of Rs. 4,00,000/- with interest at 9% p.a), which the appellants/ claimants are entitled to. However, the claimants are entitled to compensation of Rs. 8,00,000/- as per enhanced amount without any interest thereupon.

4. Perused the Judgment.

5. Learned counsel for the Review Petitioner placed on record the common order passed in I.A.No.1 of 2022 and I.A.No.2 of 2023 in C.M.A.No.1074 of 2018, wherein this Court at Para 8 held as follows:

" However, in a subsequent Judgment referred above, the Hon'ble Apex Court while considering the payment of interest and payment of enhanced compensation, was pleased to observe that:

In case of death in an accident which occurred before amendment, the basic figure would be Rs. 4,00,000/-. If after applying reasonable rate of interest, the final figure were to be less than Rs. 8,00,000/-, which was brought in by way of amendment, the claim would be entitled to Rs. 8,00,000/-. If however, the amount of original compensation with rate of

interest were to exceed the sum of Rs. 8,00,000/-, the compensation would be in terms of figure in excess of Rs. 8,00,000/-. The idea is to afford the benefit of the amendment to the extent possible".

6. No doubt, there is an error crept with regard to amount awarded by this Court and also interest part in the Judgment inadvertently. Therefore, the claimants/ petitioners are entitled to compensation of Rs. 8,00,000/- without any interest thereupon.

7. Considering the submissions of learned counsel for the Review Petitioner, the operative portion of the order passed by this Court dated 19.12.2023 in C.M.A.No.449 of 2019 is modified as under:

"19. Following the decisions cited supra, this Court is inclined to allow the Civil Miscellaneous Appeal, while setting aside the impugned judgment passed by the learned Tribunal dated 05.08.2019 passed in OA/II/U/115 of 2011. The claimants/ petitioners are permitted to claim compensation of Rs. 8,00,000/- (Rupees eight lakhs Only) from the respondent without furnishing any security.

20. With the above direction, the Civil Miscellaneous Appeal is allowed. The respondent is directed to deposit an amount of Rs. 8,00,000/- (Rupees eight lakhs Only), within two (02) months from the date of receipt of a copy of this order. On such deposit, the appellants are permitted to withdraw the deposited amount, in terms of the award, without furnishing any security. There shall be no order as to

costs".

8. Registry is directed to make necessary corrections in the said order and issue revised/ amended copy of the order to the learned counsels.

9. Accordingly, the application is allowed.

_________ DR.KMR,J Gvl

 
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