Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Multanram vs Ramavtar (2025:Rj-Jd:45203)
2025 Latest Caselaw 14253 Raj

Citation : 2025 Latest Caselaw 14253 Raj
Judgement Date : 15 October, 2025

Rajasthan High Court - Jodhpur

Multanram vs Ramavtar (2025:Rj-Jd:45203) on 15 October, 2025

Author: Manoj Kumar Garg
Bench: Manoj Kumar Garg
[2025:RJ-JD:45203]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                 S.B. Civil Misc. Appeal No. 1984/2025

1.       Multanram S/o Shri Ridaram, Aged About 62 Years,
         Resident Of Village Arniyala, Tehsil Riyabadi, Distict
         Nagour, Rajasthan
2.       Birbal S/o Shri Multanram, Aged About 40 Years, Resident
         Of   Village    Arniyala,       Tehsil      Riyabadi,      Distict   Nagour,
         Rajasthan
3.       Ramkunwar S/o Shri Multanram, Aged About 28 Years,
         Resident Of Village Arniyala, Tehsil Riyabadi, Distict
         Nagour, Rajasthan
                                                                      ----Appellants
                                       Versus
1.       Ramavtar S/o Peeraram, Aged About 35 Years, Resident
         Of Village Jalwana, Tehsil Merta, District Nagour (Driver
         Of Bolero Camper RJ-21-GB-4041)
2.       Hanuman Prasad S/o Kishnaram, Aged About 47 Years,
         Resident Of Keriya Rawa, Tehsil Degana, District Nagour
         (Owner Of Bolero Camper RJ-21-GB-4041)
3.       Reliance Geenral Insurance Company Ltd, Through Chief
         Executive Officer/divisiaonl Officer, Regional Office Fourth
         Floor, Miraj Mall, No.10 And 11, Behind Bajranggarh,
         Ajmer (Insurer Of Bolero Camper RJ-21-GB-4041)
4.       Sharda W/o Ramavatar, Aged About 34 Years, D/o Shri
         Multanram, Resident Of Village Jalwana, Tehsil Merta,
         District Nagour
5.       Sanudi W/o Rameshwar, Aged About 35 Years, Resident
         Of Chokidaro Ki Dhani, Hariyadhan, District Jodhpur.
                                                                    ----Respondents


For Appellant(s)             :     Mr. N.R. Khileri
For Respondent(s)            :     Mr. Aditya Singhi




                         (Uploaded on 15/10/2025 at 03:38:53 PM)
                        (Downloaded on 15/10/2025 at 09:04:30 PM)
 [2025:RJ-JD:45203]                        (2 of 3)                          [CMA-1984/2025]


          HON'BLE MR. JUSTICE MANOJ KUMAR GARG

Order

15/10/2025

1. The instant Civil Misc. Appeal has been filed by the

appellants-claimants against the judgment and award dated

24.01.2025 passed by learned Motor Accident Claims Tribunal,

Merta, Dist Nagaur (for short, 'learned Tribunal') in MAC Case

No.25/2024, whereby learned Tribunal has awarded a

compensation of Rs.7,67,188,/-in favour of the appellants-

claimants to be paid by the respondents jointly or severally.

2. During the pendency of the appeal, both the parties i.e.

appellants-claimants and respondent-Insurance Company have

amicably resolved their dispute and mutually agreed upon the

amount of compensation. A memorandum of understanding dated

13.09.2025 has been placed on record evidencing such

settlement. The parties have, therefore, jointly prayed that the

appeal be disposed of, in the spirit of Lok Adalat.

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.1,70,000/- 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. Upon

depositing such amount, the learned Tribunal shall ensure that

such amount is disbursed to the appellants-claimants in his/her

respective savings bank account without delay. Upon such

(Uploaded on 15/10/2025 at 03:38:53 PM)

[2025:RJ-JD:45203] (3 of 3) [CMA-1984/2025]

disbursement, the entire claim of the appellants-claimants 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 10-GKaviya/-

(Uploaded on 15/10/2025 at 03:38:53 PM)

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