Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

N.I.C.Ltd vs Dhar Ji And Ors
2025 Latest Caselaw 775 Raj

Citation : 2025 Latest Caselaw 775 Raj
Judgement Date : 10 May, 2025

Rajasthan High Court - Jodhpur

N.I.C.Ltd vs Dhar Ji And Ors on 10 May, 2025

Author: Manoj Kumar Garg
Bench: Manoj Kumar Garg
                                              NATIONAL LOK ADALAT
                                                                              (BENCII NO.l)

                                                  RAJASTHAN HIGH COURT, JODHPUR
                                                            S.B. Civil Misc. Appeal No.513812011
                                              National Insurance Company Ltd. Vls Shri Dharji & Ors.
                                   Present-
                                   Hon'ble Mr. Justice Manoj Kumar Garg, Chairman
                                   Shri Nathu Singh Rathore, AAG, Member
                                   Appearance-
                                   .)'
                                   Appellant(s)    :   Mr. Rajesh Choudhary
                                   Respondent(s) :     ..M...y..r..?     ...4.F
                                                                   ..r;.lC    ..'5
                                                                                 ......-   .. - - - - .   ~   ~   ~




                                                                   AWARD OF LOK ADALAT
                                                                                                                      Date: 10.05.2025
                                         The matter is placed before the Lok Adalat today.

                                         The MACT, District Banswara by its judgment and award dated 19.08.201 1 in
                                   MAC Case No.184/2010 awarded a sum of Rs.56,000/- alongwith interest @ 8 % per
                                   annum.

                                         Learned counsel for the appellant submits that he wants to withdraw the present

                                   appeal with liberty to move an application for recalling of this order in the event an

                                   appeal is found to have been filed by claimant/owner/driver of the vehicle. As the
                                    *

appellant Company has decided to comply with the award impugned in the spirit of

Lok Adalat, this appeal is allowed to be withdrawn as prayed.

In view of the above, the appeal is disposed of as withdrawn.

The Registry is directed to send back the record forthwith.




                                   Signature on behalf of Appellant(s)                                Signatur5 on behalf of Respondent(s)



                                              Membgr                                                                       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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter