Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

National Insurance Co. Ltd vs Nidra Karua And Another
2022 Latest Caselaw 4799 Ori

Citation : 2022 Latest Caselaw 4799 Ori
Judgement Date : 16 September, 2022

Orissa High Court
National Insurance Co. Ltd vs Nidra Karua And Another on 16 September, 2022
                        IN THE HIGH COURT OF ORISSA AT CUTTACK
                                  MACA No.1191 of 2014
                 National Insurance Co. Ltd.
                 represented through its Officer-in-        ....         Appellant
                 Charge, Orissa Legal Cell
                                                        Mr. Amitav Das, Advocate
                                             -versus-
                 Nidra Karua and Another                    ....      Respondents
                                   Mr. P.K. Mishra, counsel for Respondent No.1

                            CORAM:
                            SHRI JUSTICE B. P. ROUTRAY
                                          ORDER

16.9.2022 Order No.

09. 1. The matter is taken up through hybrid mode.

2. Heard Mr. A. Das, learned counsel for the insurer-Appellant and Mr. P.K. Mishra, learned counsel for claimant - Respondent No.1.

3. Present appeal by the insurer is against the impugned common judgment dated 21st August, 2014 of the learned 4th MACT, Keonjhar passed in MAC Case No.31/270 of 2014-06 wherein compensation to the tune of Rs.2,07,800/- along with interest @ 7% per annum from the date of filing of the claim application, i.e. 17th November, 2006 has been granted on account of death of Hasa Karua in the motor vehicular accident dated 14th August, 2006.

4. Upon hearing both parties and considering the grounds of challenge as advanced, this court does not find any merit in the appeal to interfere with the award keeping in view the amount granted as well as computation of the same. However, the rate of interest is reduced to 6% from 7%.

5. In the result the appeal is disposed of with a direction to the insurer - Appellant to deposit the entire compensation amount before the tribunal directed by it along with interest @ 6% per annum within a period of two months from today, which shall be disbursed in favour of the claimant - Respondent No.1 on same terms and proportion contained in the impugned judgment. However, as prayed on behalf of the Appellant, it is open for it 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.

6. It goes without saying that the penal interest of 8% is waived.

7. The statutory deposit made by the insurer - Appellant before this court along with accrued interest be refunded to the Appellant on proper application and on production of proof of deposit of the awarded amount before the tribunal.

8. An urgent certified copy of this order be issued as per rules.

( B.P. Routray) Judge M.K.Panda

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter