Citation : 2022 Latest Caselaw 3575 Raj/2
Judgement Date : 6 May, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
S.B. Civil Miscellaneous Appeal No. 465/2017
Subhash S/o Ramchandra, aged about 24 years, R/o Swami Ki
Dhani, Tehsil Laxmangarh, District Sikar Raj.
----Claimant/Appellant
Versus
1. Suresh Kumar S/o Ramkaran, R/o Tulsirampura, Tehsil
Dantaramgarh, District Sikar Raj.
Driver of Vehicle Car No. RJ-23- CA-6040
2. Bundu Khan S/o Gulab Khan, R/o Jaron Ka Mohalla,
Khatushyamji, Tehsil Dataramgarh, District Sikar Raj.
(Registered Owner Of Vehicle Car No. RJ-23- CA-6040)
3. Royal Sundram Alliance Insurance Corporation Limited,
Sundram Lovers, 45, 46, Wite Road, Chennai 60014
Through Branch Manager, Local Branch 107-116, 6Th
Floor, Subhash Marg, C-Scheme, Jaipur Raj.
Insurance Co. Of Car No. RJ-23- CA-6040
----Non-Claimant/Respondents
For Appellant(s) : Mr. Gajendra Sharma, Advocate For Respondent(s) : Mr. C.S. Jodha, Advocate
HON'BLE MR. JUSTICE PRAKASH GUPTA
Order
06/05/2022 Heard learned counsel for the parties.
It is submitted by learned counsel for the
appellant/claimant (hereinafter referred to as "the claimant") and
respondent No.3/Insurance Company (hereinafter referred to as
"Insurance Company") that parties have amicably settled their
dispute. They have submitted the compromise duly signed by the
counsel for the parties, relevant part of which reads as under:
"1. A lump-sum amount of Rs.1,25,000/- One Lakh Twenty Five thousand (including interest) shall be
(2 of 2) [CMA-465/2017]
paid to the claimants by insurance company by depositing the same before tribunal concerns within 6 weeks from today i.e. from date of compromise order in full and final settlement of appeal with claimants.
2. In case, the insurance company fails to deposit the said amount within 6 weeks from today i.e. from date of compromise order, claimants shall be entitled for interest at 6% PA from the date of compromise order, till payment is made."
They have prayed to dispose of the appeal in terms of
the compromise.
In view of the said compromise arrived at between the
parties, the civil miscellaneous appeal stands disposed of in terms
of the compromise. The impugned judgment and award passed by
the Tribunal is modified accordingly.
(PRAKASH GUPTA),J
KuD/MR/53
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!