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

Divisional Manager vs Prakash Pradhan @ Prakash Kumar
2022 Latest Caselaw 4619 Ori

Citation : 2022 Latest Caselaw 4619 Ori
Judgement Date : 12 September, 2022

Orissa High Court
Divisional Manager vs Prakash Pradhan @ Prakash Kumar on 12 September, 2022
                     IN THE HIGH COURT OF ORISSA AT CUTTACK

                                   FAO No.292 of 2022


            Divisional Manager, M/s.Oriental                 ....        Appellant
            Insurance Company Ltd.
                                                        Mr.P.K.Mahali, Advocate

                                             -versus-

            Prakash Pradhan @ Prakash Kumar ....            Respondents
            Pradhan and another
                               Mr.Mishra, Advocate for Respondent No.1


                        CORAM:
                        JUSTICE B. P. ROUTRAY

                                        ORDER

12.09.2022 Order No.

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

2. Heard Mr.Mahali, learned counsel for the Insurer-Appellant and Mr.Mishra, learned Advocate for claimant-Respondent No.1.

3. Present appeal by the Insurer is directed against impugned judgment/award dated 4th April, 2022 passed by the Commissioner for Employee's Compensation-Cum-Divisional Labour Commissioner, Cuttack in E.C.Case No.16-D/2019, wherein compensation to the tune of Rs.15,26,846/- has been granted along with interest on account of injuries sustained by the claimant in course of his employment as a helper of a Mini Truck bearing Registration No.OR-05-L-6579.

4. Having heard both parties and considering all such grounds of challenge advanced, a reduced compensation of Rs.13,50,000/- consolidated is proposed to the parties in course of hearing. The same is agreed by Mr.Mishra, learned counsel for the claimant- Respondent No.1. Mr.Mahali, learned counsel for the Insurer leaves it to the discretion of the Court. Accordingly, the amount is reduced to said extent.

5. Since the entire award amount has been deposited before the Commissioner for Employee's Compensation-Cum-Divisional Labour Commissioner, Cuttack, the Commissioner is directed to disburse the modified consolidated amount of Rs.13,50,000/- (Thirteen lakhs fifty thousand) with proportionate accrued interest thereof in favour of the claimant within a period of two months from today. The balance amount with proportionate accrued interest thereof shall be refunded to the Insurer-Appellant.

6. The appeal is accordingly disposed of.

7. 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