Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mustak Ali vs Kalu Lal And Ors
2023 Latest Caselaw 6978 Raj

Citation : 2023 Latest Caselaw 6978 Raj
Judgement Date : 9 September, 2023

Rajasthan High Court - Jodhpur
Mustak Ali vs Kalu Lal And Ors on 9 September, 2023
Bench: Lok Adalat

NATZONAL LOM ADALAT (BENCH NO. 1) RAJASTHAN HIGH COURT, JODHPUR Civil Misc. Appeal No. 174612015 Mustak Ali Vls Kalu La1 & Ors.

Present-

Hon'ble Mr. Justice Arun Bhansali, Chairman Shri Deepak Menaria, Member Appearance-

Appellant(s) : Mr. Ankit Prakash Singh.

Respondent(s) : Mr. Sunil Vyas, Adv.

Mr. Mudit Gupta & Mr. Hemant Goyal, A.M., Mr. Mohan La1 Chawla, Manager, Ms. Alka Sharma, Regional Manager (U.I.1.C .L.) AWARD OF LOIC ADALAT Date: 09.09.2023 The matter is placed before the Lok Adalat today. The MACT, Chittorgarh by its judgment and award dated 26.03.2015 in MAC Case No. 27/20 10 awarded a sum of Rs.99,921/- alongwith interest @ 9% per annum.

With the active efforts of Counsel representing the parties and the authorities of the Insurance Company, the controversy involved in this appeal has been settled by mutual coillpromise in the spirit of Lok Adalat. We appreciate the efforts of all concerned in settling the matter in pre-counselli~ig.The memo of understanding shall constitute a part of the award.

With the consent of the parties, the impugned award dated 26.03.2015 is further enhanced by Rs.2,00,000/- in favour of the claimant(s)/appellant(s) as a full and final settlement of the case. The amount so agreed shall be deposited by the respondent Insurance Company with the Tribunal within ,z period of two months from today failing which, the same shall carry interest @ 7.5% per annum from the date of this order till actual realization. The enhanced amount of compensation be disbursed in terms of the award in the saving bank account of the claimant(s). The award impugned dated 26.03.2015 passed by MACT, Chittorgarh in Claim Case No. 27/20 10 is modified accordingly.

In view of the above, the appeal is disposed of. The Registry is directed to send back the record forthwith.



                                   Signature on behalf of Appellant(s)                    Signature on behalf of Respondent(s)


                                               Member                                                          Chairman
                                          National Lok Adalat                                             National Lok Adalat
                                               Jodhpur                                                         Jodhpur





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 : MAIMS

 
 
Latestlaws Newsletter