Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Divisional Manager vs Parsuram Sahoo & Anr
2025 Latest Caselaw 3774 Ori

Citation : 2025 Latest Caselaw 3774 Ori
Judgement Date : 7 February, 2025

Orissa High Court

Divisional Manager vs Parsuram Sahoo & Anr on 7 February, 2025

                   IN THE HIGH COURT OF ORISSA AT CUTTACK

                                    FAO No. 243 of 2024
                 Divisional Manager, M/s.       ....                Appellant(s)
                 Oriental Insurance Company
                 Ltd., Bhubaneswar
                                                     Mr. A.A. Khan, Advocate

                                          -versus-

             Parsuram Sahoo & Anr.              ....              Respondent(s)
                                                     Mr. P.K. Mishra, Advocate
                                                           for Respondent No.1

                     CORAM: JUSTICE SIBO SANKAR MISHRA

                                        ORDER

07.02.2025 Order No.

02. 1. Present appeal by the insurer is directed against the judgment and award dated 20.12.2023 passed in E.C. Case No.135- D of 2015 by the Commissioner for Employee's Compensation- cum-Joint Labour Commissioner, Cuttack wherein compensation to the tune of Rs.12,92,232/- including interest has been granted to the claimant-Respondent No.1 on account of injury sustained by him in course of his employment as a labourer in a Truck bearing Registration No.OR-04-D-7134 belonging to Respondent No.2.

2. Upon hearing both the parties and considering all such grounds of challenge and admission of owner, a reduced compensation of Rs.7,80,000/- (Rupees seven lakhs eight thousand) consolidated is proposed to the parties in course of hearing. Mr. P.K. Mishra, learned counsel for the claimant-respondent No.1 agrees to the same and Mr. A.A. Khan, learned counsel for

appellant-Insurance Company leaves it to the discretion of the Court. The compensation amount is accordingly modified to that extent.

3. Since the entire award amount has been deposited before the learned Commissioner, out of the said amount, a consolidated sum of Rs.7,80,000/- along with proportionate accrued interest be disbursed in favour of the claimant-Respondent No.1 within a period of eight weeks from today and the balance amount along with proportionate accrued interest thereon shall be refunded to the Appellant-Insurance Company within the same period on proper application. The penalty and penal interest is waived.

4. With the aforesaid modification of the award, the FAO is disposed of.

5. An urgent certified copy of this order be granted on proper application.

(S.S. Mishra) Judge Swarna

Signed by: ASHOK KUMAR JAGADEB

Location: High Court of Orissa Date: 07-Feb-2025 16:06:34

 
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