Citation : 2026 Latest Caselaw 2641 Bom
Judgement Date : 14 March, 2026
2026:BHC-NAG:4468
A-36
HIGH COURT LEGAL SERVICES SUB-COMMITTEE,
NAGPUR BENCH, NAGPUR.
BEFORE THE NATIONAL LOK ADALAT
CIVIL APPLICATION (CAF) NO. 207 OF 2026
WITH
FIRST APPEAL (STAMP) NO. 26248 OF 2025
MAGMA HDI General Insurance Co. Ltd.
Versus
Mangesh s/o. Markad Bhendarkar and anr.
......................................................................................................
Shri G.I.Dipwani, Advocate for Appellant.
Shri K.P. Mirache, Advocate for Respondent no. 1.
.....................................................................................................
ORDER
(Passed on 14.03.2026) This Appeal by the Insurance Company against the Award dated 20/06/2025 passed by the learned Motor Accident Claims Tribunal, Nagpur in MACP No. 82/2022, is amicably settled between the Appellant and Respondent no. 1-Original Claimant for an amount of Rs. 8,00,225/- along with the interest accrued thereon.
The terms of compromise are filed by the parties along with the signature by respective Advocates. The Appeal stands disposed of, as per the terms of compromise.
As per compromise Pursis, the settled amount is agreed to be deposited by the Insurance Company in the bank account of Respondent no. 1, the details of which, are mentioned in the Pursis.
The amount of statutory deposit be refunded to the Appellant- Insurance Company and the Court fees as per rules.
MEMBER MEMBER PRESIDING OFFICER
(Aniruddha Chandekar) (G. M. Kubde) (Justice Neeraj P. Dhote)
Advocate Retd. P. D.J.
Khapekar
Signed by: Mr. B.T. Khapekar
Designation: PA To Honourable Judge
Date: 18/03/2026 10:49:05
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!