Citation : 2025 Latest Caselaw 4717 Raj
Judgement Date : 16 January, 2025
[2025:RJ-JD:2857]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Civil Misc. Appeal No. 419/2020
1. Heeralal S/o Shri Chailaram, Aged About 43 Years, R/o
B.p.l. Colony, Pali, District Pali (Raj.)
2. Smt. Neema W/o Shri Heeralal, Aged About 41 Years, R/o
B.p.l. Colony, Pali, District Pali (Raj.)
3. Manish S/o Heeralal, Aged About 16 Years, Minor Through
Natural Father Appellant No. 1 Heeralal S/o Shri
Chailaram, Age 43 Years, R/o B.p.l. Colony, Pali, District
Pali (Raj.)
----Appellants
Versus
1. Shankerlal S/o Shri Babulal, B/c Bishnoi, R/o Gram Bana
Ka Bas, Cherai, Tehsil Osian, District Jodhpur
(Driver/owner Of Offending Tractor No. Rj 19 Gc 4667)
2. The New India Insurance Company Limited, New India
Insurance Building 87, Mg Road Fort Mumbai 400001,
Through Regional Office Near Town Hall, Surajpole, Pali,
District Pali (Raj.) (Insurance Company Of Offending
Tractor No. Rj 19 Gc 4667)
----Respondents
For Appellant(s) : Mr. Manish Rajpurohit
For Respondent(s) : Mr. Jagdish Chandra Vyas
HON'BLE MS. JUSTICE REKHA BORANA
Order
16/01/2025
1. A joint submission has been made by learned counsel for the
claimants and the Insurance Company that a compromise has
been entered into between the parties in the spirit of Lok Adalat.
2. Ms. Chaitali Vaid has been authorised by the Insurance
Company to enter into the said compromise.
3. The present civil misc. appeal has been preferred by the
appellants seeking enhancement of the compensation amount as
awarded vide judgment/award dated 15.11.2019 passed by
[2025:RJ-JD:2857] (2 of 2) [CMA-419/2020]
learned Motor Accident Claims Tribunal, Pali (Raj.) in MAC Case
No.194/2017 whereby the claim of the appellants seeking
compensation against the respondents was partly allowed holding
defendant No.2-Insurance Company also jointly and severally
liable to pay compensation of Rs.9,37,200/- with interest @9%
per annum.
4. Learned counsels 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/award dated 15.11.2019 is further enhanced by
Rs.2,50,000/- 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 amount of compensation be
disbursed/deposited in terms of the award in the saving bank
account of claimants-appellants.
6. The appeal is disposed of with the above observations.
7. Pending applications, if any, stand disposed of.
(REKHA BORANA),J 348-KashishS/-
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!