Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mst. Karimanessa Bibi vs The New India Assurance Co. Ltd
2021 Latest Caselaw 3630 Cal

Citation : 2021 Latest Caselaw 3630 Cal
Judgement Date : 7 July, 2021

Calcutta High Court (Appellete Side)
Mst. Karimanessa Bibi vs The New India Assurance Co. Ltd on 7 July, 2021
Ct.
No.   07.7                     F.M.A. 2355 of 2004
26    2021                                 With
                     IA No. CAN 1/ 2004 (Old No. CAN 10781 of 2004)
 2                                         With
akb                  IA No. CAN 2/ 2013 (Old No. CAN 11894 of 2013)
                                           With
                                      C.A.N. 3/ 2021
                                 ( Via Video Conference )
                                  Mst. Karimanessa Bibi
                                            Vs.
                             The New India Assurance Co. Ltd.

             Mr. Krishanu Banik        ...For the Appellant/Claimant

             Mr. Saibalendu Bhowmick
             Mr. Biplab Guha         ...For the Respondent/Insurance Co.

The Instant appeal is directed against the judgment and award dated July 13, 2004 passed by the learned Judge, Motor Accident Claims Tribunal, 3rd Court, Paschim Medinipur, in M.A.C. Case No. 462 of 2003.

Mr. Krishanu Banik, learned Counsel appearing on behalf of the appellant/claimant submits that the matter has been settled with the Insurance Company and the Insurance Company is now required to pay an additional sum of Rs.1,70,000/- by way of enhancement. He further submits that he does not wish to pursue this appeal. It is further submitted that the awarded sum has already been paid to the claimant/appellant.

In the light of the above submission, the Insurance Company is directed to pay the enhanced sum of Rs.1,70,000/- to the claimant's bank account directly within a period of four weeks from the date of receipt of the bank account details of the appellant.

Learned Counsel for the appellant will forward the bank account details of the appellant within a fortnight from date to the learned Counsel for the Insurance Company.

With the aforesaid directions the instant appeal is disposed of. In view of disposal of the appeal, all connected applications, if any, are also disposed of. The concerned Department is directed to trace out the applications and tag the same with this appeal.

There shall be no further order as to costs. LCR, if any, may be returned back to the Court below.

Urgent photostat certified copy of this order, if applied for, be given to the parties, upon compliance of all formalities, on priority basis.

( Shekhar B. Saraf, 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