Citation : 2022 Latest Caselaw 11673 Raj
Judgement Date : 19 September, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Misc. Appeal No. 4308/2011 Shri Ram G.i.c.ltd.
----Appellant Versus Smt.sayri Devi And Ors.
----Respondent
For Appellant(s) : Mr. Santosh Choudhary For Respondent(s) : Mr. GS Rathore
HON'BLE MR. JUSTICE MADAN GOPAL VYAS
Order
19/09/2022
Appellant-Insurer has preferred this appeal under Section
173 of the Motor Vehicles Act, 1988 (for short, 'Act') to challenge
judgment and award dated 01.06.2011, passed by Motor Accident
Claims Tribunal (First), Jodhpur (for short, 'learned Tribunal').
Learned Tribunal, by the impugned judgment and award, while
adjudicating claim of the claimant-respondent under Section 166
read with Section 140 of the Act, has quantified and awarded
compensation to the tune of Rs.43,525/- under different heads.
During the pendency of the present appeal, the parties have
entered into a Memorandum of Understanding on 19.09.2022,
which is taken on record. As per the said Memorandum of
Understanding, learned counsel appearing on behalf of Insurance
Company seeks permission to withdraw this appeal with liberty to
move an application for recalling of this order in the event of any
(2 of 2) [CMA-4308/2011]
appeal or cross-objection is found to have been filed by the
claimant/owner/driver of the vehicle.
In view of the above, the present appeal is disposed of as
withdrawn in light of the Memorandum of Understanding dated
19.09.2022.
(MADAN GOPAL VYAS),J 119-Bharti/-
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!