Citation : 2025 Latest Caselaw 922 Raj
Judgement Date : 10 May, 2025
NATIONAL LOK ADALAT
(BENCH N0.5)
RAJASTHAN HIGH COURT, JODHPUR
Case No. 108712023
Swaroop Singh and Anr. V/s Branch Manager, ICICI Lombard General
Iusuranee Company Limited and Ors.
and
Case No.1066/2023
Manisha Kanwar and Anr. Vls Swaroop Singh & Ors.
Present-
Hon'ble Mr. Justice Sandeep Shah, Chairman
Shri Deepak Choudhary, Member
Appearance-
Appellant(s) : Girdhar ~ i n g Bhati
h
Respondent(s) : Santosh Choudhary
AWARD OF LOK ADALAT
Date: 10.05.2025
The matter is placed before the Lok Adalat today.
The MACT, Jaisalmer by its judgment and award dated 29.03.2023 in
MAC Case No. 116/2017 awarded a sum of Rs. 10,50,000/- Alongwith interest
.
@ 6% per annum.
By way of the award in question, the learned Tribunal had saddled the liability upon the Insurance Company and the owneddriver jointly and severally, and given the liberty to the Insurance Company to pay and recover the amount from the owner.
During the pendency of the hstant appeal, the appellant and the respondents have made'sincere endeavors to resolve the dispute by mutual agreement. After due deliberations, the Insurance Company, the ownerldriver and the claimant(s) have arrived at a compromise and have agreed to settle the matter amicably.
In terms of the settlement, the appellant-Insurance Company has agreed to forgo its recovery rights against the appellant-owneddriver and has agreed to allow the appeal filed by the appellant-ownerldriver.
With the consent of the parties, the impugned award dated 29.03.2023 is hrther enhanced by Rs.4,50,000/- in favour of the claimant(s)/appellant(s) as a full and final settlement of the case. The amount so agreed shall be deposited by the respondent-Insurance Company with the Tribunal within a period of two months from today, failing which, the same shall carry iliterest @ 6% per
annum from the date of this order till actual realization. All the parties are agreeable to the condition of the settlement, therefore, both the appeals are disposed of accordingly in terms of the settlement arrived at between the parties. The impugned award dated 29.03.2023 passed by MACT Jaisalmer in Claim Case No. 11612017 is modified.according1y.
In view of the above, the appeals are disposed of.
The Registry is directed to send back the record forthwith.
Signature on behalf o k ~ ~ ~ A l a n t ( Signature
s) on behalf ~es~dndent(s)
Member 6F.-
m a n
National Lok Adalat National Lok Adalat
Jodhpur Jodhpur
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!