Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt. Suman vs United India Insurance Co. Ltd ...
2025 Latest Caselaw 16540 Raj

Citation : 2025 Latest Caselaw 16540 Raj
Judgement Date : 10 December, 2025

[Cites 0, Cited by 0]

Rajasthan High Court - Jodhpur

Smt. Suman vs United India Insurance Co. Ltd ... on 10 December, 2025

Author: Ganesh Ram Meena
Bench: Ganesh Ram Meena
[2025:RJ-JD:53670]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                S.B. Civil Writ Petition No. 13489/2025

Smt. Suman W/o Late Sandeep Kumar, Aged About 34 Years, R/
o Chak 20 Mlb, Tehsil And District Sri Ganganagar (Rajasthan).
                                                                    ----Petitioner
                                    Versus
1.       United India Insurance Co. Ltd, 15 National Highway, Sri
         Ganganagar.
2.       Cholamandalam Ms General Insurance Company Limited,
         Unit No. 704-707, Seventh Floor, Signature Tower Dc Two,
         Lal Kothi Scheme, District Shopping Center, Tonk Road,
         Jaipur- 302015.
3.       Shivnya D/o Late Sandeep Kumar, Aged About 14 Years,
         Minor, Through Her Mother And Natural Guardian Smt.
         Suman W/o Late Sandeep Kumar, R/o Chak 20 Mlb, Tehsil
         And District Sri Ganganagar (Rajasthan).
4.       Smt. Kailash W/o Shri Rajendra Kumar, R/o Chak 20 Mlb,
         Tehsil And District Sri Ganganagar (Rajasthan).
5.       Rajendra Kumar S/o Shri Omprakash, R/o Chak 20 Mlb,
         Tehsil And District Sri Ganganagar (Rajasthan).
6.       Gyan Singh S/o Shri Kartar Singh, House No. 60, Block
         Agk Estate, Tibba Road, Ludhiana, Punjab. (Deceased)
         (Owner Of Vehicle No. Pb/08Br/9187)
7.       Gurpreet Singh S/o Shri Gyan Singh, House No. 67, Block
         Agk Estate, Tibba Road, Ludhiana, Punjab.
8.       Amanpreet Singh S/o Shri Makkhan Singh, R/o Indragarh
         Dhani, Tehsil Sangaria, District Hanumangarh, Rajasthan.
         (Owner Of Trailer No. Rj 31 Gb 1313)
9.       Surendra S/o Shri Mohan Lal Jat, R/o Bolawali, Tehsil
         Sangaria, District Hanumangarh, Rajasthan (Owner Of
         Trailer No. Rj 31 Gb 1313) Original Respondents In Mact
         Case And Proforma Respondents Herein)
                                                                 ----Respondents


For Petitioner(s)         :     Mr. Jayant Garg
For Respondent(s)         :     Mr. Pawan Kumar Ojha




                      (Uploaded on 11/12/2025 at 12:23:47 PM)
                     (Downloaded on 11/12/2025 at 09:01:33 PM)
 [2025:RJ-JD:53670]                   (2 of 4)                    [CW-13489/2025]


          HON'BLE MR. JUSTICE GANESH RAM MEENA

Order

10/12/2025

1. The present writ petition has been filed by the petitioner

against the impugned order dated 02.07.2025, whereby the Motor

Accident Claims Tribunal, Sri Ganganagar has ordered not to

disburse the claim amount as awarded in favour of the claimants.

2. Considered the submissions made by counsel for the

petitioner as well as counsel appearing for the respondent-

insurance company.

3. As per the facts on record, a Claim Petition No. 30/2021 was

filed by the claimants-petitioners before the Motor Accident Claims

Tribunal, Sri Ganganagar which was disposed of vide judgment

and award dated 12.12.2024 which reads as under:-

'25- izkFkhZx.k lqeunsoh oxSjg dh vksj ls izLrqr Dyse izkFkZuk i= vkaf"kd :i ls 16]66]269@& :i;s ¼v{kjs lkSyg yk[k fN;klB gtkj nks lkS mUurj :i;s½ ds izfrdj ds fy, vizkFkhZx.k ds fo#) la;qDrr% ,oa i`FkDdr% Lohdkj fd;k tkdj fuEufyf[kr vf/kfu.kZ; ikfjr fd;k tkrk gS %& (1) izkFkhZx.k 16]66]269@& :i;s izfrdj vizkFkhZx.k ls izkIr djus ds vf/kdkjh gSA (2) izkFkhZ mDr {kfriwfrZ dh jkf"k ij Dyse izkFkZuk i= izLrqr djus dh fnukad 27-01-2021 ls 07 izfr"kr okf'kZd lk/kkj.k dh nj ls C;kt izkIr djus dk vf/kdkjh gksxkA (3) vizkFkhZ la[;k&2 chek dEiuh dk izkFkfed nkf;Ro izfrdj jkf"k 12]49]702@& :i;s e; C;kt dk gS ,oa vizkFkhZ la[;k&5 chek dEiuh "ks'k jkf"k 25 izfr"kr :i;s @& 4]16]567 e; C;kt dk izkFkfed nkf;Ro dk jgsxkA (4) mDr izfrdj dh jkf"k ,u-bZ-,Q-Vh ds tfj, vizkFkhZ la[;k&2 chek dEiuh ,oa vizkFkhZ la[;k&5 chek dEiuh ,d ekg dh vof/k esa bl vf/kdj.k ds cSad [kkrs esa tek djkosa vU;Fkk ,d ekg ckn 09 izfr"kr okf'kZd lk/kkj.k C;kt izkFkhZx.k izkIr djus dk vf/kdkjh gksxkA (5) izkFkhZx.k dh lqj{kk ,oa Hkfo'; dks ns[krs gq, izfrdj jkf"k dk vkoaVu fuEufyf[kr vuqlkj fd;k tkrk gS &

(Uploaded on 11/12/2025 at 12:23:47 PM)

[2025:RJ-JD:53670] (3 of 4) [CW-13489/2025]

¼5½ izkFkhZx.k dh lqj{kk ,oa Hkfo'; dks ns[krs gq, izfrdj jkf"k dk vkoaVu fuEufyf[kr vuqlkj fd;k tkrk gS & izkfFkZ;k la[;k&1 2]66]269@& :i;s e; lEiw.kZ C;kt udn tfj, cpr [kkrkA 1]00]000@& :i;s nks o'kZ ds fy, lkof/k [kkrk esa tekA 2]00]000@& :i;s rhu o'kZ ds fy, lkof/k [kkrk esa tekA 2]00]000@& :i;s pkj o'kZ ds fy, lkof/k [kkrk esa tekA izkFkhZ la[;k&2 7]00]000@& :i;s tfj, ekrk Jherh lqeu ckfyx gksus rd lkof/k [kkrk esa tekA izkfFkZ;k la[;k&3 50]000@& :i;s e; udn tfj, cpr [kkrkA 50]000@& :i;s nks o'kZ ds fy, lkof/k [kkrk esa tekA izkfFkZ;k la[;k&4 50]000@& :i;s e; udn tfj, cpr [kkrkA 50]000@& :i;s nks o'kZ ds fy, lkof/k [kkrk esa tekA'

4. The claimaints-petitioners filed an application before the

Motor Accident Claims Tribunal for disbursement of the

compensation amount as awarded by the Motor Accident Claim

Tribunal and deposited by the respondent-insurance company.

5. The Court put a query to the counsel appearing for the

respondent-company as to whether in the appeal filed by the

insurance company against the award of the Motor Accident

Claims Tribunal, there is any interim order passed by the High

Court, then he answered that there is no interim order as regards

the award passed by the Motor Accident Claim Tribunal.

6. Since there is no interim order in respect of judgment and

award dated 12.12.2024, the Motor Accident Claims Tribunal

cannot withheld the amount. The Motor Accident Claim Tribunal

was under obligation to disburse the award amount to the

claimants as the amount awarded by the Motor Accident Claims

Tribunal is under the welfare legislation.

(Uploaded on 11/12/2025 at 12:23:47 PM)

[2025:RJ-JD:53670] (4 of 4) [CW-13489/2025]

7. Counsel for the respondent-insurance company submitted

that in the interest of justice and to safeguard the interest of the

insurance company, the petitioner may be directed to submit an

undertaking before the Tribunal that in case the respondent-

insurance company succeeds in the appeal filed by it against the

award of the Motor Accident Claim Tribunal, the claimants will

refund the amount received by them.

8. Counsel appearing for the petitioner states that they are

ready to submit the undertaking for refund of amount in case, the

insurance company succeeds in their appeal.

9. In view of the above, the present writ petition is allowed, the

order dated 02.07.2025 passed by the Motor Accident Claim

Tribunal, Sri Ganganagar is quashed and set aside. The Motor

Accident Claim Tribunal is directed to disburse the compensation

amount to the claimants as per the terms and conditions of the

award subject to filing of the undertaking by the claimants that

they will refund the amount received by them in case the

respondent-insurance company succeeds in the appeal filedagainst

the award.

(GANESH RAM MEENA),J 37-nishantk/-

(Uploaded on 11/12/2025 at 12:23:47 PM)

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter