Citation : 2021 Latest Caselaw 8488 Bom
Judgement Date : 25 June, 2021
P.H. Jayani 04 IA2713.2019.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
INTERIM APPLICATION NO. 2713 OF 2019
IN
FIRST APPEAL (ST.) NO. 14826 OF 2019
Surjit Kaur Bikramjit
Bhinder and ors. .... Applicants
In the matter between :-
Reliance General Insurance
Company Limited .... Appellant
v/s.
Surjit Kaur Bikramjit
Bhinder and ors. .... Respondents
WITH
FIRST APPEAL (ST.) NO. 14826 OF 2019
Reliance General Insurance
Company Limited .... Appellant
v/s.
Surjit Kaur Bikramjit
Bhinder and ors. .... Respondents
Mrs. Rina Kundu for the Applicants.
Mrs. Kalpana R. Trivedi for the Respondents.
CORAM: SMT. ANUJA PRABHUDESSAI, J.
DATED : 25th JUNE, 2021.
P. C. :-
ORDER IN INTERIM APPLICATION NO.2713 OF 2019 :-
. The Applicants who are the Original Claimants have filed this
Application for withdrawal of compensation deposited by the Appellant
P.H. Jayani 04 IA2713.2019.doc
- Insurance Company pursuant to the judgment dated 24/09/2018 in
Claim Petition No.658/2016. By the impugned judgment and award,
the Claims Tribunal has awarded compensation of Rs.38,44,700/- to
the Applicants/Claimants being the widow, son and parents of the
deceased-Bikramjitsingh who expired in a motor vehicular accident on
07/11/2014. The Applicants have stated that the deceased was the
only earning member and that they were solely dependent on his
income. The Applicant Nos.3 and 4 who are the parents of deceased
are the senior citizens and they have no independent source of income.
2. Considering the reasons stated in the Application and so also
grounds stated in the Appeal memo, the Applicant Nos.1 and 2 are
allowed to withdraw sum of Rs.5,00,000/- each (Rupees Five Lakhs)
and Applicant Nos.3 and 4 are allowed to withdraw sum of
Rs.2,00,000/- each (Rupees Two Lakhs) with proportionate interest
accrued thereon.
3. Interim Application No.2713 of 2019 stands disposed of.
ORDER IN FIRST APPEAL (ST.) NO. 14826 OF 2019 :-
4. Not on board. With consent, taken on board.
P.H. Jayani 04 IA2713.2019.doc
5. Ms. Rina Kundu, learned counsel waives service on behalf of
Respondent Nos.1 to 4. Learned counsel for the Applicants states that
she has no objection for condoning the delay. Issue notice to
Respondent No.5, returnable on 23/07/2021. Private service is
permitted.
(SMT. ANUJA PRABHUDESSAI, J.)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!