Citation : 2025 Latest Caselaw 14046 Raj
Judgement Date : 9 October, 2025
[2025:RJ-JD:44383]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Civil Misc. Appeal No. 1994/2025
Deepika D/o Ishwar Lal Katara, Aged About 29 Years, Bassi
Karata, Tehsil And District Dungarpur
----Appellant
Versus
1. Mani Lal S/o Goutam Lal Baranda, Jhakol, Police Station
Sadar, Tehsil And District Dungarpur (Driver)
2. Premshankar S/o Savji Baranda, Jhakol Police Station
Sadar, Dungarpur, District Dungarpur. (Owner)
3. Hdfc Ergo General Insurance Company Limited, New
Delhi, Branch Office C Scheme, Jaipur. (Insurer)
----Respondents
For Appellant(s) : Mr. Gaju Singh Rathore
For Respondent(s) : Mr. Vishal Singhal, for respondent
No.3
HON'BLE MR. JUSTICE MANOJ KUMAR GARG
Order
09/10/2025
1. The instant Civil Misc. Appeal has been filed by the appellant-
claimant against the judgment and award dated 03.02.2025
passed by learned Motor Accident Claims Tribunal, Dungarpur, (for
short, 'learned Tribunal') in MAC Case No.106/2023, whereby
learned Tribunal has awarded a compensation of Rs.6,19,461/-in
favour of the appellant-claimant.
2. During the pendency of the appeal, both the parties i.e.
appellant-claimant and respondent-Insurance Company have
amicably resolved their dispute and mutually agreed upon the
amount of compensation. The parties have, therefore, jointly
prayed that the appeal be disposed of, in the spirit of Lok Adalat.
(Uploaded on 09/10/2025 at 03:47:54 PM)
[2025:RJ-JD:44383] (2 of 2) [CMA-1994/2025]
3. In the spirit of Lok Adalat and with the consent of counsel for
both parties, the amount of compensation is enhanced by further
a sum of Rs.1,34,464/- which shall be treated as full and final
settlement of the claim. The aforesaid enhanced amount of
compensation shall be deposited by the respondent-Insurance Co.
before the learned 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. Such
deposit, the learned Tribunal shall ensure that the amount of
Rs.1,34,464/- by the Insurance Company shall be disbursed to the
appellant-claimant in his respective savings bank account without
delay. Upon such disbursement, the entire claim of the appellant-
claimant shall be deemed to have been fully satisfied.
4. In view of above, the appeal stands disposed of.
5. Record of the Tribunal, if received, be sent back.
(MANOJ KUMAR GARG),J 82-Ishan/-
(Uploaded on 09/10/2025 at 03:47:54 PM)
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!