Citation : 2025 Latest Caselaw 7277 Ori
Judgement Date : 17 April, 2025
IN THE HIGH COURT OF ORISSA AT CUTTACK
MACA No.261 of 2019
D.M., ICICI Lombard G.I. Co. ..... Appellant
Ltd. Mr. G.P. Dutta, Advocate
-versus-
Balia Nayak & Ors. ..... Respondents
Mr. B.N. Rath, Advocate
(Respondent Nos. 1 & 2)
CORAM:
THE HON'BLE MR. JUSTICE BIRAJA PRASANNA SATAPATHY
ORDER
17.04.2025 Order No.08
1. This matter is taken up through hybrid mode.
2. Heard learned counsel appearing for the Parties.
3. Learned counsel appearing for the Claimants-Respondent Nos. 1 & 2 filed a memo in Court. The same be kept in record.
4. Basing on the memo learned counsel appearing for the Claimants- Respondent Nos. 1 & 2 contended that Claimants-Respondent Nos. 1 & 2 don't want the benefit of the award passed by the Tribunal against which the present appeal has been filed by the Appellant-Company.
4.1. It is also contended that the claim application being filed by the Claimants basing on which the award has been passed, be treated as dropped and dismissed.
5. Learned counsel appearing for the Appellant-Company taking into account the memo filed in Court, contended that appropriate order can be passed by this Court.
6. Having heard learned counsel appearing for the Parties and considering the submissions made, this Court while allowing the
appeal with quashing of the impugned judgment, also held the claim case in MACA No. 88/93 of 2015, in the file of learned District Judge- cum-1st MACT, Nayagarh as dropped.
7. Appellant-Company is permitted to take back the statutory deposit along with accrued interest if any from the Registry on proper identification.
8. The appeal accordingly stands disposed of.
(BIRAJA PRASANNA SATAPATHY) Judge Sneha
Location: High Court of Orissa, Cuttack
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!