Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mauja Naik And Others vs Mrutyunjaya Deo And
2025 Latest Caselaw 11155 Ori

Citation : 2025 Latest Caselaw 11155 Ori
Judgement Date : 13 December, 2025

[Cites 0, Cited by 0]

Orissa High Court

Mauja Naik And Others vs Mrutyunjaya Deo And on 13 December, 2025

Author: Biraja Prasanna Satapathy
Bench: Biraja Prasanna Satapathy
    IN THE HIGH COURT OF ORISSA AT CUTTACK
               MACA No.482 of 2025

Mauja Naik and Others                    .....         Appellants
                                                  Mr. P.K. Mishra, Adv.
                              -versus-

Mrutyunjaya Deo and                 .....             Respondents
Another

                    CORAM:
THE HON'BLE MR. JUSTICE BIRAJA PRASANNA SATAPATHY
                     ORDER

13.12.2025 Order No.01

1. This appeal is taken up in the 4th National Level Lok Adalat through Virtual/Physical Mode in presence of the Advocates/Representatives of both the Parties.

2. Heard.

3. This appeal has been filed seeking enhancement of the award passed by the learned 1st MACT, Jagatsinghpur in MACC No.84 of 2021 vide judgment dated 23.08.2024.

4. Vide the said judgment, the Tribunal allowed the claim of the appellants-claimants with a direction on the Respondent- Company to pay sum of Rs.14,13,520/- along with interest @ 6.5% per annum payable from the date of application till the date of realization .

5. Learned counsel appearing for appellants-claimants though supported the impugned Judgment and contended that the award amount has already been satisfied, but in course of hearing, it is agreed in between the Parties that Respondent- Company will pay further compensation amount of

Rs.5,50,000/- consolidated in favour of the appellants- claimants.

6. This Court considering the settlement arrived at in between the Parties, held the Respondent -Company liable to pay further compensation amount of Rs.5,50,000/- consolidated over and above the award amount.

7. It is directed that on such deposit of the amount before the learned Tribunal, the same shall be disbursed in favour of the appellants-claimants proportionately in terms of judgment dt.23.08.2024 within a period of eight weeks from the date of receipt of this order on proper identification.

8. However, it is observed that if the amount as directed is not deposited within the aforesaid time period, the compensation amount of Rs.5,50,000/- will carry interest @ 6% per annum payable for the period starting from the expiry of the period of eight (8) weeks till the amount is so deposited.

9. The compromise sheet signed in support of the settlement be kept in record.

10. The MACA is accordingly disposed of.

Biraja Prasanna Satapathy, J (4th National Lok Adalat)

sangita

Reason: AUTHENTICATIION OF ORDER Location: HIGH COURT OF ORISSA Date: 19-Dec-2025 17:55:39

 
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