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

Divisional Manager vs Gangadhar Behera And Others
2022 Latest Caselaw 6827 Ori

Citation : 2022 Latest Caselaw 6827 Ori
Judgement Date : 23 November, 2022

Orissa High Court
Divisional Manager vs Gangadhar Behera And Others on 23 November, 2022
                     IN THE HIGH COURT OF ORISSA AT CUTTACK

                                   MACA No.319 of 2022

            Divisional Manager,
            Oriental Insurance Company Limited.          ....       Appellant
                                                       Mr.A.A.Khan, Advocate

                                            -versus-

            Gangadhar Behera and others         ....        Respondents
                          Mr.P.K.Mishra, Advocate for Respondent No.1

                        CORAM:
                        JUSTICE B. P. ROUTRAY
                                       ORDER

23.11.2022 Order No.

3. 1. The matter is taken up through Hybrid mode.

2. Heard Mr.Khan, learned counsel for the Appellant and Mr.Mishra, learned counsel for Respondent No.1.

3. Present appeal by the Appellant is against the judgment dated 24th February, 2022 of the 4th M.A.C.T., Puri, in M.A.C.T. Case No.432 of 1995, wherein compensation to the tune of Rs.2,12,000/- has been granted along with interest @6% per annum with effect from the date of filing of the claim application on account of injury sustained by the injured-claimant in the motor vehicular accident on 17th February, 1995.

4. Mr.Khan disputes the status of the injured-claimant as the owner in goods and as per his submission, he was a gratuitous passenger in the offending truck bearing Registration No.OR-02- 3305 at the time of accident.

5. Upon perusal of evidence of P.W.1, the injured himself, no such point is seen to support the contention of Mr.Khan to accept the injured as a gratuitous passenger instead of owner of the goods, as concluded by the Tribunal. The pleading as well as evidence is clear and categorical to the effect that, the injured was a milkman and travelling in the offending vehicle as the owner of the milk containers. Therefore, the conclusion of the Tribunal to treat the injured as the owner of goods is thus confirmed.

6. With regard to quantum of compensation, it is seen that the Tribunal has granted total compensation of Rs.2,12,000/-. Keeping in view the extent of permanent disability up to 40% as well as the period of treatment, no interference in the same is warranted.

7. In the result, the appeal is dismissed and the Insurer- Appellant is directed to deposit the entire compensation amount along with interest as per the direction of the Tribunal within a period of two months from today, where-after the same shall be disbursed in favour of the claimant on such terms and proportion contained in the impugned judgment.

8. The copies of depositions and exhibits filed by Mr.Khan in course of hearing are kept on record.

9. The statutory deposit made by the Appellant with accrued interest thereon be refunded to him on proper application and on production of proof of deposit of the award amount before the learned Tribunal.

10. Urgent certified copy of this order be granted on proper application.

( B.P. Routray) Judge

C.R.Biswal

 
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