Thursday, 21, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Pale Ram vs Krishan Kumar And Others
2026 Latest Caselaw 2449 P&H

Citation : 2026 Latest Caselaw 2449 P&H
Judgement Date : 14 March, 2026

[Cites 0, Cited by 0]

Punjab-Haryana High Court

Pale Ram vs Krishan Kumar And Others on 14 March, 2026

                         BEFORE THE NATIONAL LOK ADALAT,
                     PUNJAB AND HARYANA HIGH COURT, CHANDIGARH

           561       FAO-396-2023
                     PALE RAM VS KRISHAN KUMAR AND OTHERS

           Present:            Mr. Ketan Antil, Advocate
                               for the appellants.

                               Mr. Punit Jain, Advocate with
                               Mr. Divyansh, Manager
                               Mr. Mukesh, Deputy Manager
                               for respondent No.3- United India Insurance Co. Ltd.

                               ****

As agreed, as per statement of learned counsel for the appellant (separately recorded) and learned counsel for the Insurance Company (separately recorded), a sum of Rs.75,000/- (Rupees Seventy Five Thousand Only) over and above the amount awarded by the Tribunal is allowed to the appellant in full and final settlement of the claim in this appeal. As per the statement of learned counsel for the appellants, the enhanced amount is to be paid to appellant No.1.

Accordingly, we dispose of the present appeal with a direction to the Insurance Company to deposit a crossed-cheque for an amount of Rs.75,000/- (Rupees Seventy Five Thousand Only), in the name of appellant No.1-Pale Ram with the office of the Lok Adalat of the High Court within a period of 08 weeks from today, in compliance of this order, failing which, interest @ 9% per annum shall follow on the above-said amount till payment from the date of this order. The concerned Officer of the Lok Adalat Branch/Office shall issue proper receipt, after receiving the cheque(s), to learned counsel/representative of the respondent-Insurance Company. The appellant(s)' counsel/appellant(s) may collect the cheque(s) from the office of the Lok Adalat.

Copy of the order be supplied/sent to the counsel/parties and file be returned to the Hon'ble High Court.

All pending miscellaneous application, if any, stands disposed of.

(SUDEEPTI SHARMA) JUDGE

(SANJEEV SHARMA) March 14, 2026 MEMBER poonam

 
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 : MAIMS

 
 
Latestlaws Newsletter