Citation : 2022 Latest Caselaw 2055 Ori
Judgement Date : 31 March, 2022
IN THE HIGH COURT OF ORISSA AT CUTTACK
MACA No.404 of 2019
The Divisional Manager, The Oriental .... Appellant
Insurance Company Ltd.
Mr. M.C. Nayak, Advocate
-versus-
Sri Jitendra Kandi and another .... Respondents
Mr. B.N. Samantaray, Advocate for Respondent No.1
CORAM:
JUSTICE B. P. ROUTRAY
ORDER
31.03.2022 Order No.
07. 1. Heard Mr. M.C. Nayak, learned counsel for the Appellant-
Insurance Company as well as Mr. B.N. Samantary, learned counsel for the Respondent No.1-claimant.
2. Present appeal by the insurer is directed against the judgment dated 04.02.2019 of learned MACT-III, Kendrapara in MAC Case No.21 of 2012 wherein learned Tribunal has granted compensation to the tune of Rs.3,21,000/- along with 7% interest per annum to the claimant from the date of filing of the claim application, i.e.14.03.2012 on account of injury sustained by the claimant in the motor vehicular accident dated 15.02.2012.
3. Having heard both the parties and considering the grounds advanced, a reduced compensation to the tune of Rs.2,50,000/- along with 6% interest is proposed to the parties in course of hearing. Mr. B.N. Samantaray, learned counsel for the claimant- Respondent No.1 agrees to the same and Mr. M.C. Nayak, learned counsel for the Appellant-Insurance Company leaves it to
the discretion of the Court. The compensation amount is accordingly fixed to that extent.
4. The Appellant - Insurance Company is directed to deposit the reduced compensation of Rs.2,50,000/- (rupees two lakhs fifty thousand) before the Tribunal along with interest @6% per annum from the date of filing of the claim application, i.e.14.3.2012 within a period of two months from today; where- after the same shall be disbursed in favour of the claimant. However, as prayed on behalf of the Appellant, it is open for him to seek such right of recovery, if recoverable, from the owner of the vehicle in accordance with law after affording opportunity of hearing to the owner.
5. On deposit of the award amount before the learned Tribunal and filing of a receipt evidencing the deposit with a refund application before this Court, the statutory deposit made before this Court with accrued interest thereon shall be refunded to the Appellant-Insurance Company.
6. The MACA is disposed of with aforesaid directions.
7. An urgent certified copy of this order be granted on proper application.
( B.P. Routray) Judge
B.K. Barik
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!