Citation : 2022 Latest Caselaw 279 Raj/2
Judgement Date : 12 January, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
S.B. Civil Miscellaneous Appeal No. 1727/2021
Union Of India Through The General Manager, North Western
Railway
----Appellant
Versus
Nihali Devi W/o Late Bhagchand, & ors.
----Respondents
S.B. Civil Miscellaneous Appeal No. 1726/2021 Nihali Devi W/o Late Shri Bhagchand, & ors
----Appellants Versus Union Of India Through General Manager
----Respondent
For Appellant(s) : Mr. Dhoop Singh Poonia through V.C. For Respondent(s) : Mr. Santosh Kumar Soni through V.C.
HON'BLE MR. JUSTICE SUDESH BANSAL
Order
12/01/2022
Both appeals have been filed against judgment dated
12.07.2021, whereunder in relation to claim Case No.90/14, a
compensation of Rs.4,42,300/- with interest at the rate of 6% per
annum w.e.f. 22.02.2010 has been passed against Union of India
and in favour of claimants. Claimants have filed appeal for
enhancement of compensation. The copy of same be given to
counsel for Union of India and his name be shown in the cause
list.
Heard counsel for both parties.
Both appeals are admitted for hearing.
Heard on stay application.
(2 of 2) [CMA-1727/2021]
In case, appellant-Insurance Company deposits the entire
amount of compensation alongwith interest within a period of four
weeks before the Tribunal, execution of impugned judgment dated
12.07.2021 in relation to the present claim petition shall remain
stayed. Out of the amount so deposited by appellant-Union of
India, 50% amount of compensation be disbursed to claimant-
respondents in terms of award and same may be paid in saving
bank account furnished by claimants. The remaining 50% amount
of compensation shall remain deposited in FDR in Nationalized
Bank initially for a period of three years subject to renewal from
time to time. The order in relation to disbursement of remaining
50% amount deposited in FDR shall be made after decision of
appeal.
Accordingly, stay application stands disposed of.
Since counsel for claimants has put in appearance, therefore,
notices be issued to respondent Nos.5 and 6 only, returnable
within a period of twelve weeks.
The Tribunal after completing proceedings of deposition and
disbursement of compensation amount as mentioned above, shall
send the record to this Court.
(SUDESH BANSAL),J
TN/44-43
Powered by TCPDF (www.tcpdf.org)
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!