Citation : 2023 Latest Caselaw 11026 Ori
Judgement Date : 9 September, 2023
IN THE HIGH COURT OF ORISSA AT CUTTACK
MACA No.716 of 2022
Sunita Sethi ..... Appellant
Mr. D.C. Dey, Adv
Vs.
Sudam Charan Swain and M/s ..... Respondents
Chola General Insurance Co.
Ltd, Bhubaneswar
Mr. A.A. Khan, Adv
(for Respondent No.2)
CORAM: JUSTICE SANJAY KUMAR MISHRA
ORDER
09.09.2023 Order No. The matter is taken up through hybrid mode in the 3rd
05. National Lok Adalat, 2023.
2. Learned Counsel for the Parties are present and have filed the Joint Compromise Petition indicating therein that the Parties have arrived at compromise without coercion and undue influence and settled the dispute/claim at Rs.15,000/- (Rupees fifteen thousand) towards further consolidated compensation amount over and above the awarded amount, which has already been disbursed in favour of the claimant, in terms of the impugned judgment dated 14.11.2022 passed in Misc. Case No.532 of 2018.
3. As agreed by the Parties, the enhanced amount, as indicated above, shall be deposited by the Insurer-Company before the Tribunal in shape of a cheque within eight weeks hence.
4. On deposit of the said amount, the Tribunal shall disburse the same in favour of the Appellant (claimant before the court below) in accordance with law, at the earliest.
5. Accordingly, the MACA stands disposed of.
(S.K. Mishra, J.) Padma rd 3 National Lok Adalat
Signature Not Verified Digitally Signed Signed by: PADMA CHARAN DASH Designation: Personal Assistant Reason: Authentication Location: ORISSA HIGH COURT CUTTACK Date: 15-Sep-2023 12:22:00
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!