Citation : 2023 Latest Caselaw 215 Ori
Judgement Date : 5 January, 2023
IN THE HIGH COURT OF ORISSA AT CUTTACK
MACA No.447 of 2017
Urmila Sahoo and another .... Appellants
Mr.K.C.Nayak, Advocate
-versus-
Pabitra Swain and another .... Respondents
Mr.A.A.Khan, Advocate for Respondent No.2
CORAM:
JUSTICE B. P. ROUTRAY
ORDER
5.1.2023 Order No.
3. 1. The matter is taken up through Hybrid mode.
2. Heard Mr.Nayak, learned counsel for the Appellant- Insurer and Mr.Khan, learned counsel for claimants-Respondent No.2.
3. Present appeal by the claimants is against the judgment dated 17th February, 2017 of the Second Motor Accident Claims Tribunal, Cuttack, in Misc.Case No.274 of 2011, wherein compensation to the tune of Rs.15,90,313/- has been granted along with interest @7% 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 28th February, 2011.
4. Upon hearing both parties and considering all such grounds of challenge advanced, a further consolidated compensation of Rs.1,70,000/- is proposed to the parties in course of hearing. This is agreed by Mr.Nayak, learned counsel for the
claimants-Appellants. Mr.Khan, 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 the further consolidated compensation of Rs.1,70,000/- (One lakh seventy thousand) 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.
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
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!