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

Kushal And Ors vs I.C.I.C.I. Lombard Gen.Ins. Co. And ...
2025 Latest Caselaw 8654 Raj

Citation : 2025 Latest Caselaw 8654 Raj
Judgement Date : 11 March, 2025

Rajasthan High Court - Jodhpur

Kushal And Ors vs I.C.I.C.I. Lombard Gen.Ins. Co. And ... on 11 March, 2025

Author: Nupur Bhati
Bench: Nupur Bhati
[2025:RJ-JD:13565]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                   S.B. Civil Misc. Appeal No. 1675/2013

ICICI Lombard General Insurance Company Ltd. Through its
office     at     Bank     Tower,       Bandra          Kurla     Complex,        Mumbai
(Maharashtra).
                                                                            ----Appellant
                                         Versus
1.       Kushal son of Late paras Mal Mehta aged 23 years, resident
         of Bapu Nagar, Seti Road No.9, District Chittorgarh (Raj.).
2.       Sunita Ratadiya wife of Rakesh Ratadiya daughte of Paras
         Mal aged 30 years, resident of Nimach Road, Bari Sadri
         District Chittorgarh, Raj.
3.       Sarita Desrela wife of Rajesh Deshrela daughter of Paras
         Mal aged 28 years, resident of Nai Abadi Mandsor (M.P.).
4.       Sulekha Dakk wife of Bharat Dukk daughter of Paras Mal,
         aged     26   years,       resident       of    Chalthan         District   Surat
         (Gujarat).
5.       Saroj Mehta daughter of Paras Mal aged 24 years, resident
         of Dngla Tehsil & District Chittorgarh (Raj.).
6.       Vardi Chand son of Late Manak Chand aged 86 years,
         resident of Dungla Tehsil & District Chittorgarh (Raj.).
         (Deceased).
7.       Heri Bai wife of Vardi Chand resident of Dungla Tehsil &
         District Chittorgarh (Raj.) (Deceased).
                                                                          ----Claimants.
8.       Krishan Kumar sonof Pyare Lal, resident of Plot No.226,
         Sector    1-A,     Gandhi       Dham,          Kachh         (Gujarat)   (vehicle
         owner).
9.       Ratan Lal son of Kishan Kharol residnet of Kalyan Pur tehsil
         Shah Pura, District Bhilwara (Driver of Truck).
                                                                      ----Non-claimants.
                                                                         ----Respondent
                                   Connected With
                   S.B. Civil Misc. Appeal No. 1914/2013
1.       Kushal son of Late Parasmal Ji, aged about 28 years,
         resident of 15-A, Bapunagar, Senthi, Road No.9, District
         Chittorgarh.
2.       Sunita Ratadiya wife of Rakesh Ratadiya daughter of Late
         Parasmal Ji, aged about 35 years, resident of Saal Nimach
         Road, Badi Sadri, District Chittorgarh.

                          (Downloaded on 11/03/2025 at 09:44:41 PM)
 [2025:RJ-JD:13565]                      (2 of 4)                         [CMA-1675/2013]


3.     Sarita Desrala wife of Rajesh Desrala daughter of Late
       Parasmal Ji, aged about 33 years, resident of Nai Abadi,
       Mandsaur (M.P.).
4.     Sulekha Dak wie of Bharat Dak daughter of Late Parasmal
       Ji, aged about 31 years, resident of Chalthan, District Surat
       (Gujarat).
5.     Miss Saroj Mehta daughter of Late Parasmal Ji, aged about
       29 years, resident of Dungala, Tehsil & District Chittorgarh.
       Note : Claimant No.6 and 7 i.e. Vardichand and Heribai,
       before thelearned Tribunal, died during the pendency of the
       claim petition; hence, they have not been impleaded as
       party in this appeal.
                                                                         ----Appellant
                                       Versus
1.     ICICI Lombard General Insurance Company Ltd., through
       its Branch Manager, Banks Towers Bandra Kurla Complex,
       Bandra (E) Mumbai-400051. (Insurer)
2.     Krishan Kumar son of Pyare Lal resident of Plot No.226
       Sector        1-A,   Gandhidham,             Kuchh           (Gujarat)-902150.
       (Owner).
3.     Ratanlal son of Kishan Ji Kharol, resident of Kalyanpura,
       Tehsil Shahpura, District Bhilwara. (Driver).
                                                                      ----Respondent


For Appellant(s)             :     Mr. Ayush Goyal for
                                   Mr. Vinay Kothari
For Respondent(s)            :     Mr. Manish Pitaliya



                HON'BLE DR. JUSTICE NUPUR BHATI

Order

11/03/2025

1. A joint submission has been made by learned counsel for the

parties that a compromise has been entered into between the

parties in the spirit of Lok Adalat.

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

appellant seeking enhancement of the compensation amount as

[2025:RJ-JD:13565] (3 of 4) [CMA-1675/2013]

awarded vide judgment/award dated 16.07.2013 in MAC Case

No.721/2011 (67/08) whereby the claim of the appellant seeking

compensation against the respondents was allowed also holding

the insurance company liable jointly and severally to pay

compensation of Rs.17,90,000/- along with interest @ 8% per

annum.

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

Memorandum of understanding ('MOU') dated 11.03.2025 and

submit that the parties have arrived at a settlement and the claim

has been amicably settled, as the insurance company has agreed

to pay an amount of Rs.51,00,000/- in addition to the amount

already paid.

4. Learned counsel for the appellant submits that as the

claimant No.2 i.e. Sunita Ratadiya has expired during the

pendency of the appeal and her legal representatives are already

on record, the enhanced amount be disbursed to the remaining

claimants only.

5. Learned counsel for the appellant in SBCMA No.1914/2013,

also submits that as settlement in the spirit of lok adalat has been

entered into between the parties, therefore, upon his oral request,

delay in filing of the appeal may be condoned.

6. Learned counsel for the respondent-insurance company does

not raise any objection to the same.

7. Thus, taking into consideration the fact that the parties have

arrived at a settlement, in the spirit of Lok Adalat, delay in filing of

the appeal is condoned.

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

compensation amount as awarded by the learned Tribunal vide

[2025:RJ-JD:13565] (4 of 4) [CMA-1675/2013]

impugned judgment dated 16.07.2013, is further enhanced by

Rs.51,00,000/- 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 the savings bank account of the legal

representatives of the claimant No.2 i.e. Sunita Ratadiya, as it has

been apprised that before filing of the appeal, the claimant No.2

i.e. Sunita Ratadiya had expired and thus, the amount be

disbursed to the remaining claimants only.

9. Accordingly, the instant misc. appeal is disposed of. Pending

applications, if any, also stand disposed of.

10. The MOU dated 11.03.2025 is taken on record.

11. A copy of this order be placed in each file.

(DR. NUPUR BHATI),J

1-2-/Devesh/-

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