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

Bombay Electric Supply And Transport, ... vs Shukhdeo Rameshankar Prasad
2025 Latest Caselaw 3911 Bom

Citation : 2025 Latest Caselaw 3911 Bom
Judgement Date : 12 June, 2025

Bombay High Court

Bombay Electric Supply And Transport, ... vs Shukhdeo Rameshankar Prasad on 12 June, 2025

      2025:BHC-AS:23604
          Digitally
          signed by
          WAKLE
WAKLE
MANOJ
          MANOJ
          JANARDHAN
                       Manoj                                                    10-FA-232-2022.doc
JANARDHAN Date:
          2025.06.16
          19:28:56
          +0530
                                  IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                          CIVIL APPELLATE JURISDICTION

                                              FIRST APPEAL NO.232 OF 2022
                                                        WITH
                                          CROSS OBJECTION (ST.) NO.7408 OF 2022
                                                          IN
                                              FIRST APPEAL NO.232 OF 2022

                       Bombay Electric Supply and Transport
                       Undertaking, a Public Undertaking of
                       Municipal Corporation of Greater Mumbai
                       Having its office at Electric House, Colaba
                       Mumbai- 400 005                                        ...Appellant

                                V/s.

                       Shri Sukhdeo Ramshankar Prasad,
                       Age : 22 years, residing at 9/U/11, Indian
                       Airlines Colony, Kalina, Santacruz (West)
                       Mumbai- 400 029                                        ...Respondent

                                                         WITH
                                           INTERIM APPLICATION NO. 985 OF 2024
                                                           IN
                                               FIRST APPEAL NO.232 OF 2022

                       Shri. Sukhdeo Ramashankar Prasad
                       Presently aged 32 years, Presently : Nil,
                       9/U/11, Indian Airlines Colony,
                       Kalina, Santacruz (West),
                       Mumbai 400 029.                                        .... Applicant

                       In the matter between :-
                       Bombay Electric Supply and Transport
                       Undertaking, a Public Undertaking of
                       Municipal Corporation of Greater Mumbai
                       Having its office at Electric House,
                       Colaba, Mumbai- 400 005                                .... Appellant

                                                                                                         1/18


                               ::: Uploaded on - 16/06/2025          ::: Downloaded on - 21/06/2025 20:32:17 :::
 Manoj                                                          10-FA-232-2022.doc


         V/s.

Shri Sukhdeo Ramashankar Prasad,
Presently aged 32 years, Presently : Nil,
9/U/11, Indian Airlines Colony,
Kalina, Santacruz (West),
Mumbai 400 029.                                              .... Respondent

Mr. Saurabh Pakale a/w Ms. Heena Shaikh i/by M/s. M. V. Kini
& Co. for the Appellant.
Mr. Amol A. Gatne a/w Mr. Uday Mehta i/by Ms. S. U. Mehta
for the Respondent.

                                       CORAM   : SHYAM C. CHANDAK, J.
                             RESERVED ON : 05th MAY, 2025.
                            PRONOUNCED ON : 12th JUNE, 2025.

JUDGMENT :

-

. Present Appeal is filed under Section 173 of the Motor

Vehicle Act, 1988 ("the Act") by the Appellant/Original Respondent

being aggrieved by the Judgment and Award dated 14/08/2021, in

M.A.C.P. No.2525 of 2013 ("the claim"), passed by the Motor Accident

Claims Tribunal, Mumbai. The aforesaid Cross-objection has been

filed by the Respondent/Original Claimant in the said claim.

1.1) The Appeal has been filed on the grounds that there was

total negligence on the part of the Claimant and that, the award

amount is exorbitant/excessive, whereas the Cross-objection has been

filed on the premise that, there was no negligence on the part of the

Claimant and that, just compensation is denied by the Tribunal. The

Manoj 10-FA-232-2022.doc

learned Advocate for the Claimant submitted the compilation of

documents as per Court's Order dated 14/03/2022, for final hearing

in the matter. Hence, and considering the nature of the disability

suffered by the Claimant, the Appeal and Cross-objection taken up for

final hearing and being decided by this common Judgment.

2) Heard Mr. Pakale, the learned Advocate for the Appellant

and Mr. Gatne, learned Advocate for the Respondent. Perused the

record and the written Notes of Arguments submitted by the parties.

3) The case of the Claimant was that on 25/10/2013, at about

11:05 a.m., he was proceeding on his motorcycle bearing No.MH-02-

BX-2443 ("M/cycle") from Geeta Vihar Junction, Kalina bus stop,

Mumbai with due care, caution and following the road traffic rules. At

that time and place, the BEST bus bearing No. MH-01-AL-5233

("bus") came there from opposite direction, driven at a fast speed,

rashly and in a negligent manner. As a result, the bus dashed the

M/cycle. The Claimant fell down on the road and sustained serious

injuries. Immediately, the Claimant was taken to V.N. Desai Hospital

and thereafter, he was shifted to KEM Hospital and then to Guru

Nanak Hospital and Research Centre, Mumbai. Despite medical

treatment, the injuries caused certain disability to the Claimant. The

claimant was working as a driver with Air India thereby he was

earning Rs.10,000/- per month. The bus was owned and driven by

Manoj 10-FA-232-2022.doc

the authorized driver of the Appellant. Therefore, the Claimant

prayed to award a sum of Rs.1,00,00,000/- as compensation along

with interest.

3.1) The Appellant filed the Written Statement (Exh.10) and

opposed the claim. The Appellant denied that the accident occurred

due to the rash and negligent driving of the bus. It was also denied

that the Claimant was working and earning as above; that, the injures

caused him 100% disability etc. The Appellant contended that, at the

relevant time, the bus was going from Santacruz Station to Kurla

Station. When the bus reached near Kurla-Santacruz road, its driver

slowed down the bus to negotiate the left turn to proceed towards

Kalina. After taking the left turn, when the bus proceeded further a

little, the Claimant came towards the bus from the opposite direction,

riding his M/cycle at an extremely fast speed, rashly, negligently and

in a dangerous manner. The driver of the bus, therefore, immediately

swerved the bus to the left hand side of the road and applied urgent

brakes to avoid the collision. Yet, the M/cycle dashed the bus because

the Claimant could not control the M/cycle it being in an extremely

fast speed. Thus, according to the Appellant, the Claimant alone was

responsible for this accident.

4) Hence, the Tribunal framed the issues (Exh.13). To prove

the claim, the Claimant presented the evidence of following witnesses.

 Manoj                                                          10-FA-232-2022.doc


Sr. No.                  Witness        Exh.        Nature of the evidence
                                        No.
 AW1        Sukhdeo Prasad             Ex.26 Claimant
 AW2 Dr. Satish Puranik                Ex.31 Disability Certificate (Exh.32)
 AW3 Dr. Vinayak Joshi                 Ex.37 Disability Certificate (Exh.38)
 AW4 Rakesh Deokar, - Air India        Ex.50 Occupation of the Claimant.
 AW5 Anil Kadam, - Air India           Ex.55 Income of the Claimant
 AW6 Vinay Paradkar                    Ex.57 Admission and medical expenses
 AW7 Steven D'souza                    Ex.61 Admission and medical expenses
 AW8 Nicholas Antao                    Ex.73 Medical Treatment
 AW9 Dr. Balwindersingh Sahani         Ex.75 Medical Treatment
 AW10 Kamlesh Hariharan Gond           Ex.81 Attendant service
 AW11 Dr. Bhavana Doshi                Ex.88 Medical examination
 AW12 Dr. Anil Bhatia                  Ex.91 Medical Treatment
 AW13 Sunil Bhawar                     Ex.100 Admission and medical expenses
 AW14 Atul Sasode                      Ex.105 Admission and medical expenses


5)                In rebuttal the Appellant examined DW1 Dattu Jaysingh

Jadhav, driver of the bus (Exh.110) and then closed its evidence.

6) The learned Advocate for the Appellant submitted that

there was total negligence on the part of the Applicant because

despite the road was sufficient wide, the Claimant straight away came

from the opposite side riding his M/cycle in a rash and negligent

manner and dashed the driver's side of the bus. However, the

Tribunal held the DW1 guilty of 75% negligence, which is incorrect.

7) In contrast, Mr. Gatne, the learned Advocate for the

Claimant vehemently submitted that when DW1 took the left turn, he

did not keep proper look out at the road. As a result, DW1 failed to

Manoj 10-FA-232-2022.doc

notice that the Claimant was coming from opposite side riding the

M/cycle. Therefore, the bus dashed the M/cycle. As such there was

total negligence on the part of the DW1. As a result, the F.I.R. was

registered against the DW1. However, the Tribunal attributed 25%

negligence to the Claimant, which is against the evidence on record.

8) In view of the rival submissions, I have carefully perused

the evidence. The evidence of the Claimant and DW1 is verbatim to

the assertions and the contentions in the Claim Petition and the

Written Statement, respectively. It is an admitted fact that, the bus

and the M/cycle were proceeding from opposite direction when it met

with the accident. However, neither the Claimant nor DW1 informed

as to how and exactly where their respective vehicle were positioned

on the road, just before the accident.

9) The F.I.R. (Exh.27) was filed by Mr. Prashant Barve, who

was pillion with the Claimant. In the F.I.R. Mr. Prashant Barve clearly

stated that the bus came from opposite direction and gave dash to the

M/cycle. The F.I.R. was filed immediately after the accident therein it

has been clearly stated that the bus was driven rashly and negligently

at the time of the accident and therefore it caused the accident. DW1

failed to explain as to why the police register the F.I.R. against him.

Thus, the F.I.R. supported the evidence of the Claimant.


10)               The Spot Panchnama (Exh.28) does not mention exactly





 Manoj                                                       10-FA-232-2022.doc


where the bus and the M/cycle were found to the police, i.e., to the

left, in the centre or to the right of the road. The Spot Panchnama is

also silent about the width of the road. It is not the case that the

accident occurred at the turning point. Therefore, it is safe to presume

that the road was straight where the accident occurred. The Claimant

did not explain as to why he could not avoid the accident particularly

when he was driving the M/cycle with due care, caution and following

the traffic rules. Even he did not explain as to why he could not stop

the M/cycle instantly seeing that the bus was coming in his direction.

11) In the cross-examination DW1 admitted that the width of

the road was 30 feet and two vehicles could have easily passed over.

He saw the M/cycle for the first time when it was at the distance of

around 15 feet. From this evidence in the cross-examination, it is easy

to infer that when DW1 could see the Claimant, the Claimant could

equally see the bus because it is not the case of either of them that

their vision was obstructed by some vehicle or any other object which

was in between their vehicles. Nevertheless, the Claimant and DW1

failed to avoid the accident. Therefore, the conclusion is inevitable

that DW1 as well as the Claimant, both were not careful while driving

their respective vehicles. In other words, they both failed to keep

proper look out at the road which omission on their part ultimately

resulted in the accident. As such, the finding recorded by the Tribunal

Manoj 10-FA-232-2022.doc

that the accident occurred due to negligence on the part of DW1 and

the Claimant and their negligence was in the ratio 75:25, is justifiable,

and therefore, cannot be termed as erroneous.

12) The evidence of the Claimant coupled with the evidence of

AW8- Dr. Nicholas Antao show that due to impact of accident, the

claimant had sustained : (a) Compound fracture of proximal humerus

with distal end; (b) Compound fracture dislocation of Patella right

knee; (c) Fracture ulna right side; and (d) Fracture of Lower end

Femur. This evidence is supported with the Discharge Card (Exh.74).

The said oral and documentary evidence did not meet any challenge

in the cross-examination. Therefore, I hold the injuries.

13) The evidence of the Claimant coupled with the evidence of

AW2 indicate that the Claimant has following difficulties due to the

aforesaid injuries. Hence, AW2 assessed the Claimant's permanent

partial disability at 74% and issued the Disability Certificate (Exh.32).

  (i)         tenderness over the fracture site
  (ii)        flexion in right knee up-to 90 degree, further flexion not
              possible
  (iii)       wasting of muscle of right leg with grade IV power in right
              knee
  (iv)        inability in sitting cross leg
  (v)         walk with wadding gait
  (vi)        inability to climbing the steps
  (vii)       difficulty in squatting





 Manoj                                                        10-FA-232-2022.doc


(viii) difficulty in lifting heavy weight

(ix) flexion upto 90 degrees in right elbow, further flexion not possible

(x) wasting of muscle of right arm grade IV power of right elbow

(xi) flexion of right wrist upto 90 degree, further flexion is not possible

(xii) wasting of muscle of right forearm with grade IV power in right writ joint

(xiii) pronation and supination of right hand in restricted and painful

(xiv) Dorsi flexion of the right hand is not possible

(xv) Diminished grasp of right hand

14) AW3-Dr. Vinayak Joshi deposed that he examined the

Claimant clinically and neurologically and found that the Claimant

has both neurological and orthopedic serious disabilities. The

neurological disability pertains to the right upper limb monoparesis.

The Claimant has flaccid monoparesis of left upper limb. There is zero

power in the left upper limb. This amounts to 40% of permanent

partial neurological disability, right limb being dominant limb in this

case. In this regard AW3 referred the Disability Certificate (Exh.38).

Evidence of AW11-Dr. Bhavana Doshi is that she has been practicing

as Neuro Electro Physiologist. She examined the Claimant on

12/11/2013 and found that the Claimant has nerve injury. He has

active motor axon degeneration and conduction block, affecting the

Manoj 10-FA-232-2022.doc

right C5 to T1 fibres. Accordingly, she issued the Report (Exh.89

collectively). The aforesaid entire oral and documentary evidence did

not receive any challenge in the cross-examination. Therefore, I hold

the permanent partial disability as above.

15) The evidence of the Claimant is that he was working with

Air India as a casual driver on temporary basis thereby he was

earning Rs.10,000/- per month. This evidence is corroborated with

the evidence of AW4 Rakesh Deokar, Assistant Manager in a

Personnel Department of Air India that the Claimant was working as

the casual driver on contract basis. Their Evidence is supported with

Appointment details (Exh.53), Attendance Statement (Exh.54), and

payment Statement (Exh.56) produced by PW5-Anil Kadam, an

employee of Air India working in Pay Roll Section, Finance

department. Therefore, I hold that the claimant was working as the

driver and getting monthly income of Rs.10,000/- which annually

comes to Rs.1,20,000/-.

16) AW2 has specifically deposed that due to said disability,

the Claimant has suffered the 100% loss of the income capacity. There

is nothing in the evidence to take an exception to the said evidence of

AW2. Therefore, the Tribunal held that the Claimant has suffered the

100% loss of the income capacity and hence, awarded Rs.21,60,000/-

for the said loss (Rs.1,20,000/- x 18). However, the Tribunal did not

Manoj 10-FA-232-2022.doc

award any compensation towards the loss of the future prospects.

17) The Claimant was aged 22 years but he was not in the

permanent employment. Therefore, in accordance with the decision

in National Insurance Co. Ltd. Vs. Pranay Sethi and Others1 and Sarla

Verma and others Vs. Delhi Transport Corporation and another2, 40%

of the proved net annual income should be added towards the future

prospects. On such addition, the actual yearly income would be

Rs.1,68,000/-. The Applicable multiplier is '18'. Thus, the Claimant is

entitled to get Rs.30,24,000/- (Rs.1,68,000/- x 18) towards the 100%

loss of the future income/ income capacity.

18) Under the other heads the Tribunal awarded the

compensation as under :-

         Medical Expenses                    : Rs.12,54,016/-
         Attendant charges                   : Rs.10,80,000/-
         Loss of marriage prospects          : Rs. 3,00,000/-
         Conveyance                          : Rs. 50,000/-
         Special diet                        : Rs. 50,000/-
         Future Medical                      : Rs. 5,00,000/-
         Loss of amenities of the life       : Rs. 5,00,000/-
         Pain and suffering                  : Rs. 5,00,000/-

19)               Mr. Gatne, the learned Advocate submitted that looking at

the injuries sustained by the Claimant and the resultant disability, the

Claimant should tolerate the injuries related unbearable pain and

1. 2017 ACJ 2700 (SC)

2. 2009 ACJ 1298 (SC)

Manoj 10-FA-232-2022.doc

suffering throughout his entire life. Since the accident, the Claimant is

bed ridden and he should remain in bed permanently, almost in a

vegetative state. He, therefore, submitted that the compensation

awarded for the pain and suffering is less and considering the said

condition, the claimant should get Rs.15,00,000/- under the said

head. To accept this contention, Mr. Gatne relied upon the decision in

in K. S. Muralidhar Vs. R. Subbulakshmi & Anr. 3 therein the injuries

sustained by the Appellant-Claimant resulted in 90% permanent

disability. The Appellant-Claimant was aged 37 years. Therefore, the

Hon'ble Supreme Court noted that since the injury were serious, their

effects on his life were long lasting; even say life long. The disability

suffered by the Appellant-Claimant was taken at 100%. In view

thereof, the Hon'ble Supreme Court awarded Rs.15,00,000/- under

the head pain and suffering. To arrive at this conclusion, the Hon'ble

Supreme Court in paragraph 13, 13.1, 13.2, 13.3, 13.3.1, 13.3.2, 13.3.3

and 13.3.4 observed as under :-

"13. While acknowledging that 'pain and suffering', as a concept escapes definition, we may only refer to certain authorities, scholarly as also judicial wherein attempts have been made to set down the contours thereof.

13.1 The entry recording the term 'pain and suffering' in P. Ramanatha Iyer's Advanced Law lexicon reads as under:-

3. 2024 SCC Online SC 3385

Manoj 10-FA-232-2022.doc

"Pain and suffering. The term "Pain and suffering' mean physical discomfort and distress and include mental and emotional trauma for which damages can be recovered in an accident claim.

This expression has become almost a term of art, used without making fine distinction between pain and suffering. Pain and suffering which a person undergoes cannot be measured in terms of money by any mathematical calculation. Hence the Court awards a sum which is in the nature of a conventional award [Mediana, The (1900) AC 113,115]"

13.2 Eric Cassell, an American Physician and Bioethicist, defines 'pain' not only as a sensation but also 'as experience embedded in beliefs about causes and diseases and their consequences', and ;suffering' as 'the state of severe distress associated with events that threaten the intactness of person'.

13.3 In a recent article published in the journal of the International Association for the Study of pain, it has been recorded that here is no consensus on what exactly the concept of pain- related suffering includes, and it is often not precisely operationalised in empirical studies. The authors in their systematic review analysed 111 articles across a variety of disciplines such as bioethics, medical ethics, psycho-oncology, anaesthesiology, philosophy, sociology etc., we may refer to few of them:

13.3.1 Eugene V. Boisaubin, who is currently a Professor at the University of Texas, at Houston, in a 1989 article defined it as "suffering is experienced by individual and arises from threats to the integrity of the individual as a complex social and psychological entity."

13.3.2 Andrew Edgar, who is currently a Reader Emeritus in Philosophy at Cardiff University at UK defined, in a 2007 article suffering as an "experience of life never getting better, revealing in

Manoj 10-FA-232-2022.doc

the sufferer only vulnerability, futility, and impotence."

13.3.3 Arthur W. Frank, Professor Emeritus, Department of Sociology, University of Calgary in his well-known article "Can We Research Suffering?", published in 2001, observed that "at the core of suffering is the sense that something is irreparably wrong with our lives, and wrong is the negation of what could have been right. Suffering resists definition because it is the reality of what is not."

13.3.4 Daryl Pullman who currently serves as University research Professor, Bioethics at the memorial University of Newfoundland, Canada in his 2002 article defined suffering as the "product of [physical], psychological, economic, or other factors that frustrate an individual in the pursuit of significant life projects."

20) In the case in hand the Claimant was hospitalised and

undergone the different treatment/operative procedures as under :-

 Sr. Relevant Hospital name                                                        Discharge
 No. witnesses and inpatient                       Medical treatment               Card etc.
                  period                                                             (Exh.
                                                                                     Nos)
  1          1, 2           V. N. Desai
                             Hospital                   First aid.                       --
                            25/10/2013
  2       1, 2, 3, 8 K.E.M. Hospital
                      25/10/2013 to               Medical treatment.                     --
                       06/11/2013
  3           11             Nanavati
                                             Medical tests and diagnosis
                            Hospital on                                                  --
                                               for the nerve Injury.
                            12/11/2013
  4         1, 2, 3       Gurunanak
                           Hospital          Surgical procedure, removal
                         06/11/2013 to       of external fixators, dressing
                          05/12/2013          under G.A. open reduction                  --
                         05/12/2013 to         and internal fixation and
                          02/01/2014             plating of right ulna.







 Manoj                                                            10-FA-232-2022.doc


  5      1, 2, 3, 12,     MMF Joshi        Exploration of the right
              14           Hospital       brachial plexus and nerve           Exh.92
                         09/01/2014 to             transfer.                  and 93
                          11/01/2014     Repair of nerves of Rt. Arm.

  6        1, 2, 3,        Holy Spirit
                                         Removal of Illizarov's ring/
             7, 8           Hospital
                                         external fixator from right
                         23/06/2014 to
                                                 lower leg.
                          26/06/2014
  7        1, 2, 3,       Holy Spirit
                                       Debridement with drainage
             7, 8          Hospital
                                       of abscess and arthrodesis of          Exh.74
                         08/07/2014 to
                                              Rt. knee joint.                 (colly.)
                          25/07/2014
  8        1, 2, 3,       Holy Spirit
             7, 8           Hospital      Oral and IV Medications,
                         09/09/2014 to           Dressing.
                          11/09/2014
  9            1,        Mangal Anand
                           Hospital       Medical treatment for the               --
                         08/11/2014 to            right leg.
                          10/11/2014
 10          6, 9         Gurunanak        Chronic Osteomyelitis
                           Hospital    (infection of bone) Rt. Femur
                         02/12/2015 to    with draining sinus, with
                          12/12/2015   destruction of Adjacent knee.          Exh.76
                                         Treatment- Debridement
                                         with Sequestrectomy with
                                         external fixation done and
                                        Rt. Distal Humerus implant
                                                  removal.
 11          6, 9         Gurunanak    Osteomyelitis of Tibia Rt.
                            Hospital             Side.
                         26/02/2016 to Treatment- Operation of                Exh.77

29/02/2016 debridement and curettage of Rt. Tibia OM done.

 12          6, 9         Gurunanak      Osteomyelitis of tibia femur
                            Hospital        Rt. Side. Treatment-              Exh.78
                         06/04/2016 to          Debridement
                          11/04/2016          sequestrectomy.
 13          6, 9         Gurunanak
                            Hospital        Sequestrectomy with               Exh.79

29/06/2016 to debridement/ Lavage Distal 04/07/2016 of Rt. Femur.

 Manoj                                                             10-FA-232-2022.doc


 14            1           Gurunanak
                             Hospital       Rt. leg femur with tibia               --
                          17/05/2017 to              fracture
                           22/05/2017
 15       1, 12, 13        Dinanath       Diagnosis-Right radial nerve
                          Mangeshkar                 deficit.
                           Hospital          Tendon Transfers for              Exh.94
                         05/07/2017 to     restoration dorsiflexion of
                          07/07/2017       wrist, fingers and thumb.


20.1)              The Claimant was aged 22 years. As such, he will have to

suffer the accidental injuries related disability, pain and its effects

throughout his entire life. There is hardly any improvement in his

present condition. Therefore, and considering the evidence as a

whole, the Claimant deserves to get Rs.12,00,000/- under the head

'pain and suffering'. The compensation awarded under the other

heads is just and reasonable. Thus the Claimant is entitled to receive

the compensation as under :-

Total compensation amount : Rs.79,58,016/- Minus the compensation amount : - Rs.19,89,504/- towards contributory negligence --------------- Compensation amount payable : = Rs.59,68,512/-

----------------

21) The conspectus of the above discussion is that, the

Tribunal rightly held that the accident occurred due to contributory

negligence of DW1 and the Claimant as held above. The compensation

amount awarded by the tribunal is 'just' except under the head 'Pain

and Suffering', which is less. Therefore, said amount should be

Manoj 10-FA-232-2022.doc

enhanced as held above. The rate of the interest granted by the

Tribunal is reasonable. The aforesaid limited infirmity, therefore,

warranted an interference with the impugned Judgment and Award

to modify the same, accordingly. As a result, the Appeal is liable to be

dismissed and the Cross-objection deserves to be partly allowed.

21.1) Hence, following order is Passed :-

(a) First Appeal is dismissed with proportionate costs.

(b) Cross-objection is partly allowed with proportionate costs.

(c) The impugned Judgment and Award dated 14/08/2021, in M.A.C.P. No.2525 of 2013, passed by the Motor Accident Claims Tribunal, Mumbai is modified.

(d) The Appellant is directed to pay the compensation of Rs.59,68,512/- (inclusive of no fault liability) together with interest thereon at the rate of 7.5% per annum from the date of the Claim Petition till realisation of the amount.

(e) The Appellant is directed to comply with this Judgment within a period of four months from today, by depositing the amount in the Tribunal.

(f) On deposit of the amount the Tribunal shall immediately inform about the deposit to the Claimant.

 Manoj                                                          10-FA-232-2022.doc


           (g)       The amount deposited shall be paid to the Claimant as

directed by the Tribunal, subject to payment of deficit Court fee, if any.

(h) The Appellant-insurance company will be entitled to adjustment of the amount against the already paid under the impugned Award.

(i) The Appeal and the Cross-objection are disposed of in aforesaid terms.

21.2) In view of disposal of the First Appeal and the Cross-

objection, the Interim Application No.985 of 2024 stands disposed of.

(SHYAM C. CHANDAK, J.)

 
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