Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Jamini Pradhan And Another vs Bholanath Sahu And Another
2023 Latest Caselaw 1226 Ori

Citation : 2023 Latest Caselaw 1226 Ori
Judgement Date : 6 February, 2023

Orissa High Court
Jamini Pradhan And Another vs Bholanath Sahu And Another on 6 February, 2023
                 IN THE HIGH COURT OF ORISSA AT CUTTACK

                                   MACA No.404 of 2022

            Jamini Pradhan and another                 ....       Appellants
                                                    Mr.P.K.Mishra, Advocate

                                         -versus-

            Bholanath Sahu and another          ....        Respondents
                         Mr.S.K.Mohanty, Advocate for Respondent No.2



                        CORAM:
                        JUSTICE B. P. ROUTRAY
                                       ORDER

6.2.2023 Order No.

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

2. Heard Mr.Mishra, learned counsel for the Appellants- claimants and Mr.Mohanty, learned counsel for Insurer- Respondent No.2.

3. Present appeal by the claimants is directed against the judgment dated 27th June, 2022 of the 1st Addl. District Judge- cum-1st M.A.C.T., Cuttack, in MAC No.252 of 2020, wherein compensation to the tune of Rs.10,17,200/- 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 24th November, 2019.

4. Upon hearing both parties and considering all such grounds of challenge advanced including the rate of minimum

wages prevalent on the date of accident, a further consolidated compensation of Rs.5,00,000/- is proposed to the parties in course of hearing. This is agreed by Mr.Mishra, learned counsel for the claimants. Mr.Mohanty, learned counsel for the Insurer leaves it to the discretion of the Court. As such, the amount is fixed to that extent.

5. The Insurer-Respondent No.2 is directed to deposit a further consolidated compensation of Rs.5,00,000/-(five lakhs) before the Tribunal 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. It goes without saying that the right of recovery granted in favour of the Insurer-Appellant by the Tribunal is left undisturbed.

6. With aforesaid modification in the compensation amount, the appeal is 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