Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Beli Ram Malhotra And Ors. vs Delhi Transport Corporation
1991 Latest Caselaw 720 Del

Citation : 1991 Latest Caselaw 720 Del
Judgement Date : 19 November, 1991

Delhi High Court
Beli Ram Malhotra And Ors. vs Delhi Transport Corporation on 19 November, 1991
Equivalent citations: 1 (1992) ACC 1
Author: P Nag
Bench: P Nag

JUDGMENT

P.N. Nag, J.

1. This appeal is directed, against the order dated 27th January, 1988 passed by Smt. Mamta Sehgal, Judge, Motor Accident Claims Tribunal whereby the Tribunal has awarded a sum of Rs. 42,000/- to the appellants. The amount was to be paid to the appellants as per the directions issued therein.

2. Being aggrieved against this order dated 27th January, 1988, the appellants have filed the present appeal and prayed for enhancement of compensation along with interest at the rate of 18% per annum from the date of accident till realisation.

3. The appeal was placed before the lok Adalat on 7th July, 1991 and the parties voluntarily agreed to resolve the controversies before the Court amicably. They also agreed to abide by the terms and conditions of the Lok Adalat Settlement and re-affirm the settlement made therein before the Court. The case was settled on the terms and conditions that the interest on the awarded amount of Rs. 42,000/- be paid at the rate of 12% per annum with effect from the date of filing of the petition, i.e., 30.8.1983. The interest would be paid up to the date of deposit of the award amount, i.e., 7.4.1988. The respondent Corporation undertook to make to payment within six weeks from that date. The compromise is signed by the Lok Adalat Judges and counsel for the parties. I am satisfied that the claim of the appellants has been settled by Lawful agreement. I, therefore, allow the appeal of the appellants to the extent, as mentioned in the compromise, and award interest on the awarded amount to Rs. 42,000/- at the rate of 12% per annum with effect from the date of filing of petition, i.e., 30.8.1983. The interest would be paid up to the date of deposit of the award amount, i.e., 7.4.1988.

4. The appeal is disposed of. No costs.

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter