Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bajaj Allianz General Insurance ... vs Nishadevi Nareshkumar Seth And ...
2023 Latest Caselaw 7507 Bom

Citation : 2023 Latest Caselaw 7507 Bom
Judgement Date : 27 July, 2023

Bombay High Court
Bajaj Allianz General Insurance ... vs Nishadevi Nareshkumar Seth And ... on 27 July, 2023
Bench: Abhay Ahuja
                                                            20-FA-501-2023-IA-7920-2023.doc


               IN THE HIGH COURT OF JUDICATURE AT BOMBAY

                               CIVIL APPELLATE JURISDICTION

                               FIRST APPEAL NO. 501 OF 2023

 BAJAJ ALLIANZ GENERAL INSURANCE CO. LTD. )...APPELLANT

          V/s.

 NISHADEVI NARESHKUMAR SETH AND ORS.                        )...RESPONDENTS

                                    WITH
                     INTERIM APPLICATION NO.3885 OF 2023
                                      IN
                         FIRST APPEAL NO. 501 OF 2023
                                     AND
                     INTERIM APPLICATION NO.7920 OF 2023
                                      IN
                         FIRST APPEAL NO. 501 OF 2023

 Mr.D.S.Joshi a/w. Mr.Pradyumna Thakurdesai, Advocate for the
 Appellant and for the Applicant in IA/3885/2023.
 Mr.T.J.Mendon, Advocate for the Respondents No.1 to 4 and for the
 Applicant in IA/7920/2023.

                                   CORAM      :    ABHAY AHUJA, J.

                                   DATE       :    27th JULY 2023

 P.C. :


 1.       This is an Appeal challenging the judgment and award dated 17 th

 December 2022 passed by the Motor Accident Claims Tribunal, Mumbai

 in Motor Accident Claim Petition No.151 of 2017 directing the


 avk                                                                           1/4




::: Uploaded on - 28/07/2023                       ::: Downloaded on - 29/07/2023 03:24:09 :::
                                                         20-FA-501-2023-IA-7920-2023.doc


 Appellant - Insurance Company to pay compensation to the tune of

 Rs.42,40,500/- with interest at the rate of 7.50% per annum.


 2.       Mr.D.S.Joshi, learned Counsel for the Appellant, submits that this

 is a third party claim. The Insurance Company is not contesting that the

 deceased died due to the negligence of the driver of the insured

 vehicle. However, learned Counsel submits that the issue is with respect

 to quantum.          Learned Counsel draws the attention of this Court to

 paragraph 15 of the impugned judgment and award with respect to

 'Occupation : Monthly and Actual Yearly Income'. Learned Counsel

 would submit that although the Applicants claimed that the deceased

 was doing business of goldsmith and earning Rs.50,000/- to

 Rs.60,000/- per month, however, as no document to corroborate the

 same was produced, the Tribunal has held that the occupation and

 earning of the deceased is not proved. Learned Counsel would submit

 that despite such a finding, the Tribunal has gone ahead and only on

 the basis that the body of the deceased was transported from Mumbai

 to Varanasi by plane, a notional income has been considered as

 Rs.25,000/- per month. Mr.Joshi also points out that not only that, the

 Tribunal has gone ahead and awarded Rs.50,000/- which was

 expended for transportation of the dead body.


 avk                                                                       2/4




::: Uploaded on - 28/07/2023                   ::: Downloaded on - 29/07/2023 03:24:09 :::
                                                         20-FA-501-2023-IA-7920-2023.doc


 3.       Mr.Mendon, learned Counsel for the Respondents-claimants

 would submit that since the deceased is covered by the policy, all such

 expenses with respect to transportation, would be included in the

 compensation and the Tribunal has correctly awarded the same.



 4.       Having heard the learned Counsel and having perused the

 impugned judgment as well as the grounds, the following order is

 passed :

                                    ORDER
 (i)      Admit.

 (ii)     Registry is directed to call for Record and Proceedings within a

          period of four weeks.

 (iii)    Let the compilation of documents be filed within a period of four

weeks thereafter with a copy to the other side.

(iv) List on 21st September 2023.

INTERIM APPLICATION NO.7920 OF 2023

5. This is an application seeking withdrawal of the decretal amount

deposited by the Appellant - Insurance Company in the Tribunal.

Mr.Mendon, learned Counsel for the Respondents-claimants, would

submit that the Applicants are the widow, children and mother of the

avk 3/4

20-FA-501-2023-IA-7920-2023.doc

deceased, who met with an accident on 27 th July 2016 resulting in his

death and were completely dependent on the income of the deceased.

Learned Counsel would submit that due to the death of their sole bread

winner and financial supporter, the Applicants being in need of money,

seek to withdraw the amount deposited in the Tribunal.

6. Mr.Joshi, learned Counsel for the Appellant-Insurance Company,

has no objection if some amount is allowed to be withdrawn, subject to

terms and conditions.

7. Having heard the learned Counsel and having perused the

application, this Court is of the view that interests of justice would be

served if 30% of the amount deposited in the Tribunal is allowed to be

withdrawn by the applicants in the manner and proportion as set out in

the impugned judgment and award, subject to an undertaking that in

the event the Appeal is allowed, the Applicants would bring back the

amount so withdrawn along with accrued interest within a period of

four weeks.

8. The Interim Application, accordingly, stands disposed.




                                         (ABHAY AHUJA, J.)


 avk                                                                       4/4





 

 
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 Partner Event : IJJ

 
 
Latestlaws Newsletter