Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Divisional Manager vs Saudamini Nayak And Others
2022 Latest Caselaw 4787 Ori

Citation : 2022 Latest Caselaw 4787 Ori
Judgement Date : 16 September, 2022

Orissa High Court
Divisional Manager vs Saudamini Nayak And Others on 16 September, 2022
                    IN THE HIGH COURT OF ORISSA AT CUTTACK

                                   MACA No.378 of 2015

            Divisional Manager,                         ....         Appellant
            Reliance General Insurance Co. Ltd.
                                                    Mr.G.P.Dutta, Advocate

                                         -versus-

            Saudamini Nayak and others            ....      Respondents
                         Mr.B.Singh, Advocate for Respondent Nos.1 to 6

                        CORAM:
                        JUSTICE B. P. ROUTRAY
                                      ORDER

16.9.2022 Order No.

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

2. Heard Mr.Dutta, learned counsel for the Appellant and Mr.Singh, learned counsel for the claimants-Respondent Nos.1 to

6.

3. It is seen that despite repeated opportunities granted to file Newspaper clip, the Appellant fails to submit the same. It is submitted by Mr.Dutta, learned counsel for the Appellant that despite letters issued and reminders sent, no communication has been received from the Appellant-Company. As such, the appeal is dismissed against Respondent No.7-Owner.

4. Present appeal by the Insurer is directed against the judgment dated 16th September, 2014 of the learned Motor Accidents Claims Tribunal-I, Baleswar in M.A.C. Case No.164 of 2008, wherein compensation to the tune of Rs.31,24,517/- 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 26th June, 2008.

5. In view of the dismissal of the appeal as stated above against the owner, the scope of the Appellant to question its liability no more survives.

6. Next on the question of quantum of compensation, considering all such grounds of challenge raised and submissions made by both parties, a reduced compensation of Rs.30,50,000/- along with interest @6% per annum is proposed to the parties in course of hearing. This is agreed by Mr.Singh, learned counsel for the claimants-Respondent Nos.1 to 6. Mr.Dutta, learned counsel for the Insurer leaves it to the discretion of the Court. As such, the amount is fixed to that extent.

7. The Insurer-Appellant is directed to deposit the reduced compensation of Rs.30,50,000/- (Thirty lakhs fifty thousand) 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 no.1 to 6 on such terms and proportion to be fixed by the Tribunal.

8. With aforesaid modification in the compensation amount, the appeal is disposed of.

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