Citation : 2023 Latest Caselaw 1079 Ori
Judgement Date : 1 February, 2023
IN THE HIGH COURT OF ORISSA AT CUTTACK
MACA No.262 of 2021
(From the judgment dated 5th March, 2021 passed by the learned
M.A.C.T., Malkangiri in M.A.C. No.17/2018)
The Divisional Manager, Oriental .... Appellant
Insurance Co. Ltd.
-versus-
Smt. Kamala Gadaba and others .... Respondents
Advocate(s) appeared in this case:-
For Appellant : Mr. P.K. Mahali, Advocate
For Respondents : Mr. S.B. Das, Advocate
For Respondent Nos.1 to 4
Mr. K. Panigrahi, Advocate
For Respondent No.5
CORAM: JUSTICE B.P. ROUTRAY
JUDGMENT
st 1 February, 2023
B.P. Routray, J.
1. Present appeal by the insurer, i.e. Oriental Insurance Co. Ltd. is directed against judgment dated 5th March, 2021 passed by the learned M.A.C.T., Malkangiri in M.A.C. No.17/2018, wherein compensation to the tune of Rs.6,44,000/- has been granted along with interest @6% per annum to the claimants from the date of filing of the claim application, i.e. 05.11.2018 on account of death of the deceased,
namely, Dambaru Gadaba in the motor vehicular accident dated 11.10.2018.
2. Mr. Mahali, learned counsel for the Appellant-Insurance Company focused on contributory negligence on the part of the driver of the motorcycle. He contends that since three persons were riding in the motorcycle at the time of accident, contributory negligence is presumable on the driver as well as the pillion riders of the motorcycle for violation of Section 128 (1) of the M.V. Act.
3. This contention of Mr. Mahali is rejected for the same reasons discussed in the connected appeal, i.e. MACA No. 62 of 2021, disposed of today by separate judgment. The same are not repeated here.
4. Upon perusal of the impugned judgment, neither any flaw is seen on the question of liability on the Insurance Company nor is any point seen to interfere with the amount of compensation directed to be paid by the Insurer. As such, the direction of the learned Tribunal to pay the compensation amount of Rs.6,44,000/- along with interest @6% is confirmed.
5. At this stage, Mr. Mahali submits that fifty percentum of the compensation amount along with interest as directed by the Tribunal has already been deposited before the Tribunal pending appeal pursuant to the direction of this Court dated 22.06.2021.
6. In the result, the appeal is disposed of with a direction to the Appellant-Insurance Company to deposit the balance amount along with interest before learned Tribunal within a period of two months from today, where-after the entire amount shall be disbursed in favour of the claimants-Respondents No.1 to 4 on such terms and proportion to be fixed by the learned Tribunal.
7. On deposit of the balance award amount before learned Tribunal and filing of a receipt evidencing the deposit with a refund application before this Court, the statutory deposit made by the Appellant with accrued interest thereon be refunded to him.
(B.P. Routray) Judge
B.K. Barik/Secretary
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!