Citation : 2023 Latest Caselaw 1415 Cal
Judgement Date : 24 February, 2023
IN THE HIGH COURT AT CALUTTA
Civil Appellate Jurisdiction
24.02.2023
SL No.44
Court No. 654
Ali
F.M.A. 1375 of 2022
IA No:CAN/1/2023
National Insurance Co. Ltd.
Vs.
Minu Rani Das & Ors.
Mr. Rajesh Singh
....for the appellant-Insurance Co.
This appeal is preferred against the
judgment and award dated 29 July 2022 passed by
learned Additional District Judge cum Judge, Motor
Accident Claims Tribunal, Fast Track, 3rd Court,
Paschim Medinipur (Sadar) in MAC Case no. 397 of
2016 under Section 166 of the Motor Vehicles Act,
1988.
As per the report of Additional Stamp Reporter
dated 25 November 2022 the appeal is preferred
within the statutory period of limitation.
Accordingly, the appeal is formally admitted
and registered.
Call for the lower court records.
Department is directed to take effective steps
for bringing the lower court records from the learned
tribunal within a period of two weeks from date.
Upon receipt of the lower court records, the
office shall examine the same and if found to be
complete and in order shall serve notice of arrival
2
upon learned advocate for appellant-insurance
company.
Upon receipt of notice of arrival, learned
advocate for appellant-insurance company shall
prepare and file three sets of informal paper books
incorporating all relevant papers and documents
including pleadings and evidence, both oral and
documentary, in printed or cyclostyled or
typewritten form within a period of four weeks from
date of service of notice of arrival of lower court
records.
Appellant-insurance company is directed to
deposit talabana cost together with written up notice
forms for causing service of notice of appeal upon
respondents.
CAN 1 of 2023
This is an application for stay of operation of
impugned judgment and award dated 29 July 2022
passed by learned Additional District Judge cum
Judge, Motor Accident Claims Tribunal, Fast Track,
3rd Court, Paschim Medinipur (Sadar) in MAC Case
no. 397 of 2016 under Section 166 of the Motor
Vehicles Act, 1988.
By order dated 29 July 2022, the learned
tribunal granted compensation of Rs. 10,05,000/-
together with interest in favour of claimants.
Mr Rajesh Singh, learned advocate for
appellant-insurance company submits that the
insurance company has already deposited the
statutory amount of Rs.25,000/-with the Registry of
this Court in terms of section 173 of the Motor
Vehicles Act and is ready and willing to deposit the
entire awarded sum together with interest less
statutory deposit before the learned Registrar
General, High Court, Calcutta within such period as
would be directed by this court. On such count, he
prays for stay of operation of impugned judgement
and award.
As per report of the Computer Section,
Appellate Side, High Court, Calcutta dated 23
February 2023 no caveat has been lodged.
The office report dated 16 November 2022
shows deposit of statutory amount of Rs.25,000/-
with the Registry of this Court in terms of Section
173 of the Motor Vehicles Act vide OD challan
no.2330 dated 3 November 2022.
In view of readiness and willingness on the
part of appellant-insurance company to deposit the
entire awarded sum together with interest less
statutory deposit, there shall be stay of operation of
the impugned judgment and award for a period of
four weeks. Appellant-insurance company is
directed to deposit the entire awarded sum together
with interest less statutory deposit before the
learned Registrar General, High Court, Calcutta
within a period of four weeks from date.
In the event the appellant-insurance company
makes deposit of the aforesaid amount, the order of
stay shall continue till the disposal of this
application. In default to make deposit of the
aforesaid amount, the order of stay shall stand
automatically vacated without reference to this
Court.
Learned Registrar General, High Court,
Calcutta shall ensure that the amount to be
deposited by the appellant-insurance company be
invested in a short-term auto-renewable scheme of
any nationalised bank until further orders.
Appellant-insurance company is directed to
serve copy of this application upon respondents and
file affidavit of service on the returnable date.
Let the matter appear on 27 March 2023
under the heading "Application".
(Bivas Pattanayak, J.)
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!