Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shriram General Insurance Co. ... vs Mumtajbee Rashid Khan Pathan And ...
2021 Latest Caselaw 6966 Bom

Citation : 2021 Latest Caselaw 6966 Bom
Judgement Date : 3 May, 2021

Bombay High Court
Shriram General Insurance Co. ... vs Mumtajbee Rashid Khan Pathan And ... on 3 May, 2021
Bench: S. M. Modak
1/4                                                                4 CAF no.851.21.odt




              IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                          NAGPUR BENCH : NAGPUR
                  CIVIL APPLICATION (CAF) NO.851 OF 2021
                                    IN
                        FIRST APPEAL NO.797 of 2019
                            Shriram General Insurance Co. Ltd.
                                           VS.
                          Mumtajbee Rashid Khan Pathan and others
Office     Notes,   Office                        Court's or Judge's orders
Memoranda of Coram,
Appearances,       court's
orders or directions and
Registrar's orders
                             Shri Hitesh Verma, Advocate for the applicant.
                             Shri M.R. Johrapurkar, Advocate for respondent Nos. 1 and 4.



                                         CORAM : S.M. MODAK, J.
                                         DATE : 03.05.2021.



                                        Hearing    was      conducted         through        video
                         conferencing and the learned counsel agreed that the
                         audio and visual quality was proper.

                         2.             Heard Shri Verma, learned Advocate for
                         appellant and Shri Johrapurkar, Advocate for the
                         contesting respondent/original claimant.

                         3.             On 18th December, 2018 this Court has passed
                         two orders. First is condoning the delay caused in
                         preferring an appeal subject to cost of Rs.1,000/- and
                         second is directing the appellant to file private paper book
                         within a period of six months and mentioning the result
                         if the order is not complied.           Appeal is directed to be
                         dismissed if the private paper book is not filed within a


         ::: Uploaded on - 04/05/2021                            ::: Downloaded on - 10/09/2021 01:01:09 :::
 2/4                                                          4 CAF no.851.21.odt



                      period of six months.

                      4.             The appellant has deposited Rs.1,000/- on 22nd
                      December, 2018. However, he failed to file private paper
                      book       within a period of six months. The appellant
                      claimed that       he was    not aware about second order.
                      There are versions and counter versions about this order.
                      The appellant wants take steps for restoration of the
                      appeal. If it is taken then, issue will be decided at that
                      time.

                      5.             There   is   a prayer    to   call Record         and
                      Proceedings.       It is true that in the order dated 18th
                      December, 2018, even though the appeal is admitted
                      Record and Proceedings is not called.


                      6.             Call Record and Proceedings.
                      CIVIL APPLICATION (CAF) NO.851OF 2021
                                     Heard both the sides.

                      2.             On account of marriage of respondent No.2-
                      Muskan, there is a prayer for grant of permission to
                      withdraw remaining amount of Rs.16,63,955/-. There is
                      controversy whether the copy of this application is served
                      on the appellant or not? Though Shri Verma, learned
                      Advocate for the appellant has argued on the basis of
                      available record. The Marriage Invitation Card of Muskan
                      is filed so also her birth certificate mentioning date of
                      birth as 6th May, 1999 and birth certificate of female child
                      dated 21st June, 2001 is filed. The name is not mentioned


      ::: Uploaded on - 04/05/2021                       ::: Downloaded on - 10/09/2021 01:01:09 :::
 3/4                                                        4 CAF no.851.21.odt



                      in it. However, according to the respondents, it pertains
                      respondent No.3 Najmin.

                      3.             The   present   respondent      No.6      Ashrafbee
                      Dilawar Khan Pathan expired on 2nd September, 2019.
                      Death Certificate is filed. Whereas respondent No.5
                      Dilawar Khan expired on 16th April, 2016 i.e. prior to date
                      of the judgment on 6th May, 2016. The surviving
                      claimants/contesting respondents are the only legal
                      representatives of both the deceased as contended on
                      their behalf.

                      4.             The appellant has deposited Rs.24,95,932/-.
                      Out of that the respondent Nos. 1 to 6 were permitted to
                      withdraw 1/3         of the amount as per the order dated
                      7th June, 2018. Liberty was granted to ask for withdrawal
                      at subsequent stage as and when occasion arises. So
                      approximately        the   contesting     respondents           have
                      withdrawn Rs.8,00,000/- and certain amount.

                      5.             The contesting respondents       have contended
                      that as the appeal no more survives entire amount has to
                      be refunded where as the appellant wants to file an
                      application for restoration. There is also submission that
                      the entire compensation has been fixed on the basis of
                      notional income. The notional income considered by the
                      Tribunal is Rs.15,000/- per month, i.e., Rs.3,500/- per
                      month for each vehicle plus Rs.4,500/- of a driver
                      working on the vehicle. According to the appellant this
                      notional income is on higher side. (It is also not clear as


      ::: Uploaded on - 04/05/2021                       ::: Downloaded on - 10/09/2021 01:01:09 :::
 4/4                                                               4 CAF no.851.21.odt



                          to how figure of Rs.15,000/-, is calculated.)

                          6.              It is true that as appellant has expressed desire
                          to take steps for restoration, the entire amount cannot be
                          allowed to be withdrawn. In the Tribunal judgment, the
                          Tribunal has apportioned the amount in between the
                          petitioner Nos. 1 to 6.

                          7.              Considering the entire controversy, I think at
                          this stage, the respondent Nos. 1 to 4 can be permitted to
                          withdraw Rs.5,00,000/-.          It is allowed considering the
                          marriage of the respondent No.2. Hence the order:
                                                       ORDER

1. Nazar is directed to transfer the amount of Rs.5,00,000/- in the bank account of respondent No.1 to 3 on furnishing bank details.

2. Respondent Nos. 1 to 3 are directed to furnish usual undertaking.

3. The Court has not expressed any opinion about apportionment in between the respondent Nos.1 to 4.

4. The Civil Application is disposed of.

(S.M. Modak, J.)

Manisha

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter