Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt. Nenudevi And Ors vs Khetaram And Ors. (2025:Rj-Jd:1283)
2025 Latest Caselaw 3804 Raj

Citation : 2025 Latest Caselaw 3804 Raj
Judgement Date : 7 January, 2025

Rajasthan High Court - Jodhpur

Smt. Nenudevi And Ors vs Khetaram And Ors. (2025:Rj-Jd:1283) on 7 January, 2025

Author: Rekha Borana
Bench: Rekha Borana
[2025:RJ-JD:1283]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                    S.B. Civil Misc. Appeal No. 2117/2017

Smt. Jividevi
                                                                      ----Appellant
                                       Versus
Khetaram And Ors.
                                                                    ----Respondent
                                 Connected With
                    S.B. Civil Misc. Appeal No. 2145/2017
Smt. Nenudevi And Ors.
                                                                      ----Appellant
                                       Versus
Khetaram And Ors.
                                                                    ----Respondent


For Appellant(s)             :     Mr. Gaurav Khatri for
                                   Mr. Mohal Lal Khatri
For Respondent(s)            :     Mr. Vishal Singhal with
                                   Ms. Anamika Baghmar



              HON'BLE MS. JUSTICE REKHA BORANA

Order

07/01/2025 S.B. Civil Misc. Appeal No. 2117/2017

1. A joint submission has been made by learned counsels for

the claimant and the Insurance Company that a compromise has

been entered into between the parties in the spirit of Lok Adalat.

2. Learned counsel Mr. Vishal Singhal submits that he has been

authorised by the Insurance Company to enter into the said

compromise.

3. The present civil misc. appeal has been preferred by the

appellant seeking enhancement of the compensation amount as

[2025:RJ-JD:1283] (2 of 4) [CMA-2117/2017]

awarded vide judgment/award dated 06.04.2017 passed by

learned Motor Accident Claims Tribunal, Barmer in MAC Case

No.799/2015 (144/2012) whereby the claim of the appellant

seeking compensation against the respondents was partly allowed

holding defendant No.3-Insurance Company also jointly and

severally liable to pay compensation of Rs.2,65,400/- with interest

@7% per annum.

4. Learned counsel for the parties have placed on record a

memorandum of understanding/compromise entered into between

the parties, which is taken on record.

5. In view of the above and in spirit of Lok Adalat, the

compensation amount as awarded by the impugned judgment

dated 06.04.2017 is further enhanced by Rs.50,000/- in favour of

the claimant-appellant as a full and final settlement of the case.

The amount so agreed shall be deposited by the Insurance

Company with the Tribunal within a period of three 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/deposited in the

saving bank account of the claimant-appellant.

6. However, it is made clear that as the compromise has been

entered into between the claimant and the Insurance Company

only and the driver and owner of the vehicle are not a party to the

said compromise, the Insurance Company would only be liable to

pay the aforesaid enhanced amount to the claimant. The direction

to "Pay and Recover" shall not apply to this enhanced amount.

7. The appeal is disposed of with the above observations.

8. Pending applications, if any, stand disposed of.

[2025:RJ-JD:1283] (3 of 4) [CMA-2117/2017]

S.B. Civil Misc. Appeal No. 2145/2017

1. A joint submission has been made by learned counsels for

the claimants and the Insurance Company that a compromise has

been entered into between the parties in the spirit of Lok Adalat.

2. Learned counsel Mr. Vishal Singhal submits that he has been

authorised by the Insurance Company to enter into the said

compromise.

3. The present civil misc. appeal has been preferred by the

appellant seeking enhancement of the compensation amount as

awarded vide judgment/award dated 06.04.2017 passed by

learned Motor Accident Claims Tribunal, Barmer in MAC Case

No.48/2015 (143/2012) whereby the claim of the appellants

seeking compensation against the respondents was partly allowed

holding defendant No.3-Insurance Company also jointly and

severally liable to pay compensation of Rs.3,36,560/- with interest

@6% per annum.

4. Learned counsel for the parties have placed on record a

memorandum of understanding/compromise entered into between

the parties, which is taken on record.

5. In view of the above and in spirit of Lok Adalat, the

compensation amount as awarded by the impugned judgment

dated 06.04.2017 is further enhanced by Rs.1,60,000/- in favour

of the claimants-appellants as a full and final settlement of the

case. The amount so agreed shall be deposited by the Insurance

Company with the Tribunal within a period of three 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/deposited in

[2025:RJ-JD:1283] (4 of 4) [CMA-2117/2017]

terms of the award in the saving bank account of the claimants-

appellants.

6. However, it is made clear that as the compromise has been

entered into between the claimants and the Insurance Company

only and the driver and the owner of the vehicle are not a party to

the said compromise, the Insurance Company would only be liable

to pay the aforesaid enhanced amount to the claimants. The

direction to "Pay and Recover" shall not apply to this enhanced

amount.

7. The appeal is disposed of with the above observations.

8. All pending applications, if any, stand disposed of.

(REKHA BORANA),J 195-196-Abhishek/-

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