Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rajendra Singh vs Khana Lal And Ors (2025:Rj-Jd:39709)
2025 Latest Caselaw 12773 Raj

Citation : 2025 Latest Caselaw 12773 Raj
Judgement Date : 8 September, 2025

Rajasthan High Court - Jodhpur

Rajendra Singh vs Khana Lal And Ors (2025:Rj-Jd:39709) on 8 September, 2025

Author: Vinit Kumar Mathur
Bench: Vinit Kumar Mathur
[2025:RJ-JD:39709]

        HIGH COURT OF JUDICATURE FOR RAJASTHAN
                      AT JODHPUR.
                     S.B. Civil Misc. Appeal No. 348/2004

Rajendra Singh S/o Shri Gopal, by caste Rajput, Resident Barel
Second Vijay Nagar, Tehsil Gulabpura Dist. Bhilwara.
                                                                       ----Appellant
                                        Versus
1. Khana Lal S/o Shri Mishri Lal, by caste Balai, R/o village
Khamore Dist. Bhilwara.
                                                                            (Driver)
2. Ram Dayal S/o Shri Ghisa, by caste Mali, R/o Hurda Dist.
Bhilwara.
                                                                           (Owner)
3. United India Insurance Company Ltd., through Manager,
Mahaveer Bazar, Vijay Nagar, Tehsil- Gulabpura, Dist. Ajmer.




                                                                     ----Respondent


For Appellant(s)              :     None.
For Respondent(s)             :     Mr. Sanjeev Johari, Sr. Advocate
                                    assisted by Mr. Lalit Parihar.



         HON'BLE MR. JUSTICE VINIT KUMAR MATHUR

Judgment

08/09/2025

No one is present on behalf of the appellant and the present

appeal is pending since the year 2004, therefore, the same is

being heard and decided finally today itself.

Mr. Sanjeev Johari, learned Senior Counsel appears on behalf

of the respondent No.3-Insurance Company.

Heard learned counsel for respondent No.3-Insurance

Company.

The present appeal has been filed against the judgment and

award dated 24.10.2002 passed by the Judge, Motor Accident

(Uploaded on 09/09/2025 at 04:43:10 PM)

[2025:RJ-JD:39709] (2 of 3) [CMA-348/2004]

Claims Tribunal, Gulabpura, Bhilwara in Claim Case No.81/2001

whereby an amount of Rs.400/- has been awarded to the

appellant on account of the injury suffered by him in the accident

which took place on 29.01.2001 when the appellant was traveling

in a Mini Bus No.RJ-06/P-1080 which met with an accident with

Truck No.HR-38A-5740. On account of the accident, the appellant

sustained injury and he was treated in the hospital. The appellant

preferred a claim petition for grant of compensation before the

learned Motor Accident Claims Tribunal, Gulabpura District

Bhilwara.

After taking into consideration the relevant documents

available on record, the learned Tribunal decided the claim

petition of the appellant vide its judgment and award dated

24.10.2002 and awarded an amount of Rs.400/- as compensation

to the appellant on account of having suffered injury in the

accident, which took place on 29.01.2001.

Learned Tribunal has held that the appellant has sustained

only a single injury in the accident, therefore, as per the injury

report produced on record as Ex.235, the appellant is entitled for

compensation for the simple injury suffered in the accident. In

the considered opinion of this court, the amount awarded in the

present case is required to be enhanced in the light of Rajasthan

State Legal Service Authority's guidelines, 2024 as Rs.3500/- for

each simple injury sustained in the accident along with actual

medical expenses supported by medical bill.

Learned counsel for the Insurance Company is not in a

position to refute that for each simple injury, a person is entitled

for compensation of Rs.3500/-. Since, in the present case, the

(Uploaded on 09/09/2025 at 04:43:10 PM)

[2025:RJ-JD:39709] (3 of 3) [CMA-348/2004]

appellant has sustained a single injury simple in nature, therefore,

as per the RALSA Guidelines of 2024, compensation of Rs.3500/-

should be awarded to the appellant.

In view of the discussion made above, the present appeal is

allowed. The compensation amount of Rs.400/- awarded to the

appellant by the learned Tribunal is enhanced to Rs.3500/-. The

enhanced amount shall be paid by the respondents within a period

of four weeks from today. The enhanced amount shall carry an

interest @ 6% p.a. from the date of filing of the claim petition.

(VINIT KUMAR MATHUR),J 12-Anil Singh/-

(Uploaded on 09/09/2025 at 04:43:10 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 : MAIMS

 
 
Latestlaws Newsletter