Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shivli vs Shankar Singh
2025 Latest Caselaw 820 Raj

Citation : 2025 Latest Caselaw 820 Raj
Judgement Date : 10 May, 2025

Rajasthan High Court - Jodhpur

Shivli vs Shankar Singh on 10 May, 2025

                                              NATIONAL L01C ADALAT
                                              -      (BENCH NQ.l)
                                                RAJASTHAN HIGH COURT, JODHPUR
                                                        S.B. CIVIL MISC. APPEAL ~0.2851/2018
                                                          Shivli & Ors. Vs. Shankar Singh & Ors.
                                   Present-
                                   Hon7bleMr. Justice Manoj Kumar Garg, Chai~nian
                                   Shri Nathu Singh Rathore, AAG, Member
                                   Appearance-
                                   Appellant(s) :     Mr. Ravi Panwar, Adv.




                                                                                                                         -

Respondent(s) : Mr. Sunil Vyas, Adv.

: M. AK Parmar, Regional Mailager ] : Mr. Avinash GehIot, Assit. Manager 1; for Insurance Company

AWARD OF L0K ADALAT Date: 1 lqr The matter is placed before the Lok Adalat today. The MACT, Jaitaran, District Pali by its judgment and award dated 14.03.2016 in MAC Case No.19/2014 awarded a sum of Rs.5,84,764/- alongwith interest @ 9% per annum.

With the consent of the partics, the impi~giiedaward dated 14.03.2016 is further enhanced by Rs. 75,0Q0/- in favour of the claiislant(s)/appellant(s) as a full and final settlement of the case. The amount so agreed ?hall be deposited by the respondent Insurance Company with the Tribunal within ::period of two months fi-om today failing which, the same shall carry interest @ '7 5% per annum from the date of this order till actual realization. 'Thz enhanced amount of compensation be disbursed in terms of' the award in the swing bank acccilnt of the claimant(s). The award impugned dated 14.03.2016 passed by MAC?', Jaitaran, District Pali in Claim Case No. 19/2014 is modified accordingly.

. In view of the above, the appeal is tlisposed of.

The Registry is directed to send back the record forthwith.



                                   Signature OK benalf of Appellant(s)                 i;i:gnature on behalf of &'spkdent(s)



                                              Member                                                        Chairman
                                         National Lolc 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