Citation : 2023 Latest Caselaw 10292 Ori
Judgement Date : 29 August, 2023
Signature Not Verified
Digitally Signed
Signed by: CHITTA RANJAN BISWAL
IN THE HIGH COURT OF ORISSA AT CUTTACK
Designation: Secretary
Reason: Authentication
Location: Orissa High Court, Cuttack MACA No.339 of 2022
Date: 31-Aug-2023 17:46:41
M/s.United India Insurance Co. Ltd. .... Appellant
Mr.S.Tripathy, Advocate
-versus-
Anita Bihar and others .... Respondents
Mr.M.R.Muduli, Advocate for Respondent No.1 to 6
CORAM:
JUSTICE B. P. ROUTRAY
ORDER
29.8.2023 Order No.
5. 1. The matter is taken up through Hybrid mode.
2. Heard Mr.Tripathy, learned counsel for the Insurer- Appellant and Mr.Muduli, learned counsel for Claimants- Respondent No.1 to 6.
3. Present appeal by the Insurer is directed against the judgment dated 13th December, 2021 of the Addl. District Judge- Cum- II Motor Accident Claims Tribunal, Dharamgarh, in M.A.C.No.41 of 2017, wherein compensation to the tune of Rs.17,77,000/- 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 on 2nd July, 2017.
4. Upon hearing both parties and considering all such grounds of challenge advanced, a reduced compensation of Rs.15,25,000/- along with interest @6% per annum is proposed
Signature Not Verified Digitally Signed Signed by: CHITTA RANJAN BISWAL to the parties in course of hearing. This is agreed by Mr.Muduli, Designation: Secretary Reason: Authentication learned counsel for the claimants. Mr.Tripathy, learned counsel Location: Orissa High Court, Cuttack Date: 31-Aug-2023 17:46:41 for the Insurer leaves it to the discretion of the Court. As such, the amount is fixed to that extent.
5. The Insurer-Appellant is directed to deposit the reduced compensation of Rs.15,25,000/-(Fifteen lakhs twenty five thousand) before the Tribunal 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. As prayed for by the Insurer, it is open for him 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. With aforesaid modification in the compensation amount, the appeal is disposed of.
7. 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.
8. Urgent certified copy of this order be granted on proper application.
( B.P. Routray) Judge
C.R.Biswal
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!