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

Assistant Engineer (O And M) vs Munni Kanwar W/O Sh. Mohan Singh
2022 Latest Caselaw 5451 Raj/2

Citation : 2022 Latest Caselaw 5451 Raj/2
Judgement Date : 3 August, 2022

Rajasthan High Court
Assistant Engineer (O And M) vs Munni Kanwar W/O Sh. Mohan Singh on 3 August, 2022
Bench: Sudesh Bansal
      HIGH COURT OF JUDICATURE FOR RAJASTHAN
                  BENCH AT JAIPUR

                S.B. Civil First Appeal No. 769/2020

Ajmer Vidyut Vitran Nigam Limited through-

Assistant Engineer (O And M) & ors.
                                                                     ----Appellants
                                   Versus
Munni Kanwar W/o Sh. Mohan Singh & ors.
                                                                ----Respondents

Connected With S.B. Civil First Appeal No. 770/2020 Munni Kanwar Wife Of Lt. Shri Mohan Singh & ors.

----Appellants Versus Assistant Engineer (O And M) & ors.

----Respondents

For Appellant(s) : Mr. Anirudh Singh Rathore For Respondent(s) : Mr. Amarjit Singh Narang through V.C.

HON'BLE MR. JUSTICE SUDESH BANSAL

Order

03/08/2022 Appellant-Ajmer Vidyut Vitran Nigam Limited (hereafter 'the

AVVNL') has filed this first appeal against the judgment and award

dated 31.08.2020 passed in civil suit (under Section 1A of Fatal

Accident Act, 1955) No.108/2017 by the District Judge, Sikar

whereby and whereunder a compensation of Rs.6,62,000/-

alongwith interest @9% per anuum has been awarded in favour of

respondent-claimants.

Heard.

Admit.

(2 of 2) [CFA-769/2020]

Since counsel for respondent-claimants has appeared and

has filed appeal for enhancement of compensation bearing Appeal

No.770/2020, hence service stands complete.

Both appeals are admitted for hearing.

Heard on the stay application.

In case appellant-AVVNL deposits entire amount of

compensation along with interest within a period of eight weeks

before the trial court, execution of impugned compensation

relating to present claim petition is concerned shall remain stayed.

Out of compensation amount so deposited, 50% amount be

disbursed to respondent-claimants through saving bank account to

be furnished by respondent-claimants. Remaining 50% amount

shall remain deposited in FDR, in a nationalised bank initially for a

period of three years subject to renewal from time to time.

If the record of the trail court has been received, the same

be returned and the trial court after completing proceedings of

deposition and disbursement of compensation amount, as

mentioned above, shall send back the record to this Court.

Stay application stands disposed of.

(SUDESH BANSAL),J

TN/76-77

Powered by TCPDF (www.tcpdf.org)

 
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