Citation : 2023 Latest Caselaw 1539 MP
Judgement Date : 27 January, 2023
1
IN THE HIGH COURT OF MADHYA PRADESH
AT JABALPUR
BEFORE
HON'BLE SHRI JUSTICE GURPAL SINGH AHLUWALIA
ON THE 27 th OF JANUARY, 2023
MISC. APPEAL No. 1859 of 2012
BETWEEN:-
THE ORIENTAL INSURANCE CO. LTD. THROUGH DEUTY
MANAGER 1561, NAPIER TOWN DR. BARAT ROAD,
RUSSEL CROSSING JABALPUR (MADHYA PRADESH)
.....PETITIONER
(BY SHRI CHOUDHARY RAHUL SINGH - ADVOCATE)
AND
1. SMT. ARTI SAHU W/O SATISH @ MOHAN SAHU
AGED 22 YEARS R/O GRAM GHANSOR THANA
BARGI DISTRICT JABALPUR (MADHYA PRADESH)
2. SANDEEP SINGH S/O BADRI SINGH, AGED ABOUT
24 YEARS, FAZALGANJ, WARD NO. 4 UMARIA PALI
ROAD, UMARIA (MADHYA PRADESH)
3. BADRI SINGH S/O JAGANNATH SINGH
FAZALGANJ, WARD NO. 4, UMARIA PALI ROAD
UMARIA (MADHYA PRADESH)
.....RESPONDENTS
(NONE FOR THE RESPONDENTS)
T h is appeal coming on for orders this day, t h e cou rt passed the
following:
ORDER
This miscellaneous appeal under Section 173 of Motor Vehicles Act has been filed by the Isurance Company against the award dated 01.05.2012 passed by the 10th Additional Motor Accident Claims Tribunal, Jabalpur in Claim Case No.206/2011.
Signature Not Verified Signed by: VINAY KUMAR BURMAN Signing time: 31-Jan-23 12:28:47 PM
2. Since the factum of accident is not in dispute, therefore, it is sufficient to mention here that Arti Sahu suffered injuries in a vehicular accident, which took place on 06.03.2010.
3. The claims Tribunal by the impugned award came to a conclusion that there was a breach of permit but applied the principle of pay and recover. In the light of judgment passed by this Court in the case of Mithilesh Gurjar v. Santosh Pal reported in (2021) ACJ 375 the question is no more res integra.
4. In case of lack of permit, the principle of pay and recover can be applied and therefore, solitary ground raised by the petitioner does not survive.
5. The respondents have also filed their cross objection. Neither the valuation
has been done nor the court fee has been paid. Accordingly, this Court was inclined to grant a weeks time to the counsel for the claimants as to value the cross objection and to pay the court fee accordingly.
6. It is submitted by the counsel for the claimants that he does not wish to amend the cause title and is not in a position to pay the court fee.
7. Once, this Court had granted an opportunity to the claimant to value the cross objection as well as to pay the court fee and the said opportunity has been declined by the claimants, therefore, the cross objection filed by the claimants is hereby dismissed as under valued as well as on the ground of deficit court fee.
8. For the reasons mentioned above, the award dated 01.05.2012 passed in Claim Case No.206/2011 is hereby affirmed.
9. The appeal as well as the cross objection are hereby dismissed.
(G.S. AHLUWALIA) Signature Not Verified Signed by: VINAY KUMAR BURMAN Signing time: 31-Jan-23 12:28:47 PM
JUDGE vinay*
Signature Not Verified Signed by: VINAY KUMAR BURMAN Signing time: 31-Jan-23 12:28:47 PM
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!