Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Divisional Manager vs Chitta Ranjan Sahoo And Another
2022 Latest Caselaw 4416 Ori

Citation : 2022 Latest Caselaw 4416 Ori
Judgement Date : 6 September, 2022

Orissa High Court
The Divisional Manager vs Chitta Ranjan Sahoo And Another on 6 September, 2022
                    IN THE HIGH COURT OF ORISSA AT CUTTACK

                                   MACA No.1122 of 2018

            The Divisional Manager,
            M/s.National Insurance Co. Ltd.          ....        Appellant
                                              Mr.B.Dasmohapatra, Advocate

                                         -versus-

            Chitta Ranjan Sahoo and another        ....     Respondents
                       Mr.K.C.Nayak, Advocate for Respondents nos. 1 & 2

                        CORAM:
                        JUSTICE B. P. ROUTRAY
                                       ORDER

06.09.2022 Order No.

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

2. Heard Mr.Dasmohapatra, learned counsel for the Appellant and Mr.Nayak, learned counsel for the claimants-Respondent Nos.1 and 2.

3. Present appeal by the Insurer is directed against the judgment dated 12th March, 2018 passed by learned District and Sessions Judge-Cum-Ist M.A.C.T., Angul in M.A.C. Case No.161 of 2016, wherein compensation to the tune of Rs.10,42,000/- has been granted along with interest @ 6% per annum with effect from the date of filing of the claim application on account of death of the deceased in the motor vehicular accident dated 9th September, 2016.

4. It is submitted on behalf of the Appellant that the offending bus at the time of accident was travelling with over passengers

than permitted under the law and therefore, the policy conditions being violated, right of recovery should be granted in favour of the Insurer. It is further submitted that the ex-gratia compensation received by the claimants from the Government was not adjusted from the amount of compensation granted.

5. Shri Nayak, learned counsel for the claimants-Respondents though did not dispute travel of more passengers in the offending bus than permitted, but submits that the amount received through ex-gratia compensation is not liable to be deducted.

6. Perusal of the impugned judgment reveals that admittedly more passengers than permitted by the Transport Authorities were travelling in the offending bus at the time of accident which fell into the river being dashed with the poll near the bridge resulting death of nineteen passengers and injury to forty two passengers. The list of the passengers injured in the accident as well as the name of deceased passengers is well evident from copy of Ext.A as well as the police report under Ext.2. Therefore, the claim for getting right of recovery from the owner of the compensation amount is found justified. With regard to the amount of ex-gratia compensation of Rs.2,00,000/- received by the claimants from the Government is not disputed. The same being a pecuniary advantage received only due the death arising out of the accident, is liable to be adjusted form the compensation amount.

7. Next coming to the quantum of compensation, perusal of the impugned judgment reveals that the deceased was a student and thus taking him as non-earning person, the Tribunal has assessed

his notional income at Rs.6,000/- per month. The Tribunal thereafter adding future prospects has determined the final quantum of compensation. No such flaw is seen in the approach of the Tribunal in quantifying the amount. However, the default interest part as directed to be paid is waived.

8. In the result, the appeal is disposed of with a direction to the Insurer-Appellant to deposit a sum of Rs.8,42,000/- after adjusting the ex-gratia compensation amount along with interest @6% per annum from the date of filing of the claim application within a period of two months from today; where-after the same shall be disbursed in favour of the claimants on such terms and proportion to be fixed by the Tribunal. Further the Insurer- Appellant is at liberty to recover the compensation amount from the owner in accordance with law after granting him opportunity of hearing.

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