Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bhagga vs Raj Kumar And Ors (2026:Rj-Jd:7270)
2026 Latest Caselaw 2063 Raj

Citation : 2026 Latest Caselaw 2063 Raj
Judgement Date : 10 February, 2026

[Cites 0, Cited by 0]

Rajasthan High Court - Jodhpur

Bhagga vs Raj Kumar And Ors (2026:Rj-Jd:7270) on 10 February, 2026

Author: Vinit Kumar Mathur
Bench: Vinit Kumar Mathur
[2026:RJ-JD:7270]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                    S.B. Civil Misc. Appeal No. 150/2001
Shri Bhagga, son of Shri Trilok Gameti, resident of Kagamdarda,
Tehsil Nathdwara, District Rajsamand.
                                                                        ----Appellant
                                       Versus
1. Shri Raj Kumar, son of Shri Chhotu Lal Jain, resident of Naya
Bazar Kankroli, District Rajsamand.
2. M/s Chhotu Lal Jain, son of Shri Birdi Chand Jain, resident of
Naya Bazar, Kankroli, District Rajsamand.
3. The United India Insurance Company Ltd. Udaipur.
                                                                     ----Respondents


For Appellant(s)             :     Mr. Suresh Shrimali
For Respondent(s)            :     Mr. Vipul Singhvi



          HON'BLE MR. JUSTICE VINIT KUMAR MATHUR

Judgment

10/02/2026

1. Heard learned counsel for the parties.

2. The present civil misc. appeal has been filed against the

judgment and award dated 25.10.2000 passed by the learned

Motor Accident Claims Tribunal, Rajsamand (hereinafter referred

to as 'learned Tribunal') in Claim Case No.1197/1998 for

enhancement of the amount awarded by the learned Tribunal.

3. Briefly noted the facts in the present case are that the

appellant was standing out of his house for going to Kelva and

while he was standing on the road, he met with an accident with a

car coming from the Kankroli side. Due to said accident, the

appellant suffered multiple injuries. The car No.RJ-30-C-0777 was

being driven by the driver rashly and negligently. On account of

the injuries suffered by the appellant, he was taken to the Udaipur

hospital, where he was admitted for treatment. In these

circumstances, the appellant filed an application before the

(Uploaded on 11/02/2026 at 02:13:43 PM)

[2026:RJ-JD:7270] (2 of 4) [CMA-150/2001]

learned Tribunal seeking compensation for the injuries suffered by

him, which took place on 21.04.1998.

4. Learned Tribunal, after framing of the issues and hearing the

counsel for the parties, decided the claim application of the

appellant vide judgment and award dated 25.10.2000 and has

awarded a sum of Rs.1,30,000/- with an interest @ 12% per

annum.

5. However, dissatisfied with the compensation awarded vide

judgment and award dated 25.10.2000, the present appeal has

been filed by the appellant.

6. Learned counsel for the appellant vehemently submitted that

the factum of accident and risk covered by the Insurance

Company is not disputed, therefore, the amount of compensation

awarded by the learned Tribunal vide judgment and award dated

25.10.2000 is on a lower side and needs to be recalculated and

recomputed under the Guidelines of Rajasthan State Legal

Services Authority, 2024.

7. Learned counsel appearing for the respondent-Insurance

Company opposed the submissions made by the learned counsel

for the appellant and submits that the learned Tribunal has rightly

passed the impugned judgment and award. However, he is not in

a position to refute the Guidelines issued Rajasthan State Legal

Services Authority, 2024 for recalculating and recomputing the

award amount.

8. I have considered the submissions made at the Bar and have

gone through the relevant record of the case including the

impugned judgment and award dated 25.10.2000.

(Uploaded on 11/02/2026 at 02:13:43 PM)

[2026:RJ-JD:7270] (3 of 4) [CMA-150/2001]

9. Considering the fact that the factum of accident is not

disputed, the number of injuries are also not disputed and the

factors implied by the learned Tribunal for calculation of the award

being reasonable, this Court feels that using the same factors, the

award for compensation is required to be recalculated under the

Guidelines of Rajasthan State Legal Services Authority, 2024.

10. The calculation for the same is recalculated and recomputed

as under:-

(I)        Permanent disability
           more than 25% upto 50% 35,000+5,500
           for each disability
           35,000 + 5,500 x 30                                    Rs.2,00,000/-
(II)       Loss of income
           1,500 x 30% P.D.
           500 x 12
           (as awarded by the Tribunal)                           Rs.6,000/-

(III)      Pain & Suffering upto 30 years (25% of
           total award excluding Medical Bills &
           Expenses)

2,00,000 + 6,000 (loss of income) x 25% Rs.51,500/-

(IV)       Medical Expenses
           (As awarded by the Tribunal)
                                                                  Rs.6,000/-
           6,000

(V)        Total award                                            Rs.2,63,500/-

(VI)       Less: Compensation awarded by Tribunal                 Rs.1,30,000/-

                                      Enhanced amount Rs.1,33,500/-



11. In view of the recalculation made hereinabove, an amount of

Rs.1,33,500/- (Rupees One Lac Thirty Three Thousand Five

Hundred only) is required to be enhanced in the present case.

12. Thus, the appeal merits acceptance and the same is allowed

by giving a direction to the Insurance Company to pay an amount

(Uploaded on 11/02/2026 at 02:13:43 PM)

[2026:RJ-JD:7270] (4 of 4) [CMA-150/2001]

of Rs.1,33,500/- in addition to the amount already awarded by the

learned Tribunal vide its judgment and award dated 25.10.2000.

13. The enhanced amount shall carry an interest @ 6% from the

dated of filing of the claim application by the appellant before the

learned Tribunal till the same is paid by the Insurance Company.

(VINIT KUMAR MATHUR),J

4-Payal/-

(Uploaded on 11/02/2026 at 02:13:43 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