Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Cholamandalam M.S. General Insurance ... vs Puja Devi & Ors
2025 Latest Caselaw 3560 Jhar

Citation : 2025 Latest Caselaw 3560 Jhar
Judgement Date : 28 March, 2025

Jharkhand High Court

Cholamandalam M.S. General Insurance ... vs Puja Devi & Ors on 28 March, 2025

Author: Sanjay Kumar Dwivedi
Bench: Sanjay Kumar Dwivedi
                  IN THE HIGH COURT OF JHARKHAND, RANCHI
                           M.A. No. 390 of 2023
                                           ----

Cholamandalam M.S. General Insurance Co. Ltd. represented through its Deputy Manager Prafull Choudhary .... Appellant

-- Versus --

             Puja Devi & Ors.                         .... Respondents
                                           With
                           M.A. No. 391 of 2023

Cholamandalam M.S. General Insurance Co. Ltd. represented through its Deputy Manager Prafull Choudhary .... Appellant

-- Versus --

             Mangal Ray & Ors.                        .... Respondents

                                           ----

CORAM: HON'BLE MR. JUSTICE SANJAY KUMAR DWIVEDI

---

For the Appellant :- Mr. Ashutosh Anand, Advocate For the Respondents :- Mr. Shailesh Kr. Singh, Advocate :- Mr. Abhijeet Kr. Singh, Advocate

----

11/28.03.2025 I.A. No.3945 of 2025 in M.A. No.390 of 2023 and I.A.

No.3944 of 2025 in M.A. No.391 of 2023 have been filed for

modification of the order dated 13.02.2024 and thereby to order for

revocation of the attachment passed in Execution Case No.08 of

2024.

2. Mr. Ashutosh Anand, learned counsel appearing for the

appellant submits that by order dated 13.02.2024 the order dated

22.01.2024 passed by learned Executing Court as well as further

proceeding of Execution Case No.08 of 2024 pending in the Court of

learned Principal District Judge, Dhanbad was stayed by this Court.

--1-- M.A. No. 390 of 2023 with M.A No. 391 of 2023 He submits that, however, in the meantime before the

communication of the order, the attachment order was already

taken place and in view of that this I.A. has been filed. He submits

that insurance company bank account has been freezed. By way of

referring to paragraph No.8, he submits that the HDFC Bank by its

e-mail refused to revoke the attachment in absence of any

revocation direction. On this ground, he submits that this I.A. has

been filed.

3. In the aforesaid background, learned counsel appearing for

the appellant submits that M.A. No.391 of 2023 is also arising out of

the same accident and the separate judgments have been passed

and in view of that M.A. No.391 of 2023 has been tagged with this

present M.A. He submits that identical order was passed in that

M.A. also and the attachment is made now and for that modification

of the order dated 13.02.2024 the present I.A. has been filed.

4. Learned counsel appearing for the respondents in both the

cases jointly submits that very meagre amount is awarded and not

even the farthing has been made to the claimants and in view of

that this appeal may kindly be decided at the earliest and some

amount may kindly be released in favour of the claimants.

5. In view of above submission of learned counsel appearing

for the parties, the Court finds that by the order dated 13.02.2024

the execution case was stayed in the meantime attachment of the

account has been taken place and in view of that the present

modification has been filed and the bank has refused to revoke the

--2-- M.A. No. 390 of 2023 with M.A No. 391 of 2023 attachment in absence of any order, as such the order dated

13.02.2024 is modified to the effect that the attached account of

the appellant will be de-freezed with immediate effect.

6. It has been pointed out that in both the appeals around

50% of the awarded amount has already been deposited and in

view of that deposit amount of Rs.7 lacs which is almost 50% of the

awarded amount in absence of interest the same will be released in

favour of the claimants by the learned Tribunal on proper

verification in M.A. No.390 of 2023 arising out of the judgment

dated 07.08.2023 in Motor Accident Claims Case No.367 of 2016

and the deposited amount of Rs.5 lacs in M.A. No.391 of 2023 in

favour of the claimants on proper verification arising out of

judgment dated 07.08.2023 in Motor Accident Claim Case No.366 of

2016.

7. I.A. Nos.3945 of 2025 and 3944 of 2025 are allowed in

above terms and disposed of.

8. Let these appeals be placed on 7th May, 2025 under the

appropriate heading.

(Sanjay Kumar Dwivedi, J.) Sangam/

--3-- M.A. No. 390 of 2023 with M.A No. 391 of 2023

 
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