Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sanjiwani W/O Jayant Dongare And Ors vs The New India Insurance Co.Ltd.Through ...
2024 Latest Caselaw 1610 Bom

Citation : 2024 Latest Caselaw 1610 Bom
Judgement Date : 19 January, 2024

Bombay High Court

Sanjiwani W/O Jayant Dongare And Ors vs The New India Insurance Co.Ltd.Through ... on 19 January, 2024

                                1                     31-CA-9240-23.odt




       IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                  BENCH AT AURANGABAD


     CIVIL APPLICATION NO. 9240 OF 2023 IN FAST/22695/2023
                              WITH
     CIVIL APPLICATION NO. 9239 OF 2023 IN FAST/22695/2023

THE NEW INDIA ASSURANCE COMPANY LTD THROUGH ITS BRANCH
              MANAGER BASMATH ROAD PARBHANI
                            VERSUS
         SANJIWANI WO JAYANT DONGARE AND 7 OTHERS
                              ...
    Advocate for Applicant/Appellant : Mr. A. S. Usmanpurkar
Advocate for Respondents No.1 to 5/claimants : Mr. A. R. Gaikwad
    Advocate for Respondent No.7 : Mr. Padalkar holding for
              Mr. Amar D. Soman (through Video Conferencing)
                              ...
                             WITH
   CIVIL APPLICATION NO. 14571 OF 2023 IN FAST/22695/2023

        SANJIWANI WO JAYANT DONGARE AND OTHERS
                            VERSUS
THE NEW INDIA ASSURANCE COMPANY LTD THROUGH ITS BRANCH
      MANAGER BASMATH ROAD PARBHANI AND OTHERS
                               ...
    Advocate for Applicants/claimants : Mr. Amol R. Gaikwad
     Advocate for Respondent No.1 : Mr. A. S. Usmanpurkar
    Advocate for Respondent No.3 : Mr. Padalkar holding for
            Mr. Amar D. Soman (through Video Conferencing)
                               ...

                                    CORAM : S. G. MEHARE, J.
                                    DATE    : 19-01-2024

PER COURT :-



1. Heard the respective learned counsels for the parties.

2. Since two vehicles were involved, two insurers were held

liable to pay compensation equally. One of the insurance 2 31-CA-9240-23.odt

companies preferred the present appeal on the ground that

notional income of Rs.20,000/- is incorrectly assessed. The

deceased was a stamp vendor. The benefit of future prospects has

been considered excessively. The ratio laid down in the case of

National Insurance Company Limited versus Pranav Sethi,

2018 ALL SCR 953 and the ground of negligent has not been

considered. The insurer/the present appellant was not negligent.

Hence, there was no liability.

3. Learned counsel for the applicants submits that another

insurance company has satisfied the award. There are no

substantial grounds to oppose the application for withdrawal of the

amount.

4. It appears that the involvement of the vehicle insured with

the insurer is not denied. The grounds raised require a detail

hearing and re-appreciation of evidence. Hence, the order;

i) Civil Application No.14571 of 2023 is partly allowed.

ii) The applicants/original claimants are entitled to withdraw 75% of the amount deposited by the appellant/insurance company, with accrued interest thereon, on furnishing an undertaking that they will re-deposit the amount, if the impugned judgment and award is reversed.

CIVIL APPLICATION NO.9239 OF 2023

5. For the reasons mentioned in the application, the delay is

liable to be condoned.

3 31-CA-9240-23.odt

6. The application is allowed.

7. The delay caused in preferring the appeal stands condoned.

8. The office is directed to register the appeal.

9. After registration of the appeal, issue notice to the

respondents, returnable on 18.03.2024.

10. Mr. Gaikwad, learned counsel waives service of notice for the

respondents No.1 to 5/claimants. Mr. Padalkar, learned counsel

waives service of notice for respondent No.7.

CIVIL APPLICATION NO.9240 OF 2023

11. The entire amount of the award is also deposited. Hence,

the execution and operation of the impugned judgment and award

of the learned Member, Motor Accident Claims Tribunal and Adhoc

District Judge-1, Gangakhed, in Motor Accident Claims Petition

No.54 of 2018, dated 10.02.2023, is stayed till disposal of the

appeal.

FAST/22695/2023

12. Admit.

13. Call R & P.

( S. G. MEHARE ) JUDGE

rrd

 
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