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

Lachhi vs Sona Ram (2026:Rj-Jd:8208)
2026 Latest Caselaw 2429 Raj

Citation : 2026 Latest Caselaw 2429 Raj
Judgement Date : 13 February, 2026

[Cites 1, Cited by 0]

Rajasthan High Court - Jodhpur

Lachhi vs Sona Ram (2026:Rj-Jd:8208) on 13 February, 2026

Author: Rekha Borana
Bench: Rekha Borana
[2026:RJ-JD:8208]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                    S.B. Civil Misc. Appeal No. 49/2025

1.       Lachhi W/o Hukama Ram, Aged About 24 Years, R/o
         Devipura, Redana, Teh. Garda Road, Dist. Barmer.
2.       Kuldeep Choudhary S/o                 Hukama Ram, Aged About
         6 Years, Minor- Through Natural Guardian Mother Lachhi
         W/o Lt. Sh. Hukama Ram R/o Devipura, Redana, Teh.
         Garda Road, Dist. Barmer.
3.       Girdhari Ram S/o Labhu Ram, Aged About 76 Years, R/o
         Devipura, Redana, Teh. Garda Road, Dist. Barmer.
4.       Jamna Devi W/o Girdhari Ram, Aged About 67 Years, R/o
         Devipura, Redana, Teh. Garda Road, Dist. Barmer.
                                                                     ----Appellants
                                      Versus
1.       Sona Ram S/o Mukna Ram, R/o Ratasar, Ps Bijrad, Dist.
         Barmer.
2.       Babubhai Udriya S/o Jakharbhai, R/o Pashuda, Ps Dudhai,
         Dist. Bhuj, Gujrat.
3.       Manager Royal Sundaram General Insurance Company
         Limited, Unit No. 801A, 8Th Floor, Devika Tower, Nehru
         Place, D-9 Nehru Place, New Delhi.
                                                                   ----Respondents


For Appellant(s)            :     Mr. S.K. Sankhla
For Respondent(s)           :     Mr. Dhanpat Choudhary



              HON'BLE MS. JUSTICE REKHA BORANA

Order

13/02/2026

1. Office has pointed out two defects in the present appeal.

2. With respect to defect No.1, an application under Section 5

of the Limitation Act has been filed seeking condonation of delay

of 232 days in filing the present appeal.

(Uploaded on 13/02/2026 at 05:42:44 PM)

[2026:RJ-JD:8208] (2 of 3) [CMA-49/2025]

3. For the reasons stated in the application, the same is

allowed. The delay caused in filing the present appeal is condoned.

4. So far as Defect No.2 is concerned, the same is overruled.

5. A joint submission has been made by learned counsels for

the claimants and the Insurance Company that a compromise has

been entered into between the parties in the spirit of Lok Adalat.

6. Counsel Mr. Dhanpat Choudhary submits that he has been

authorised by the Insurance Company to enter into the said

compromise.

7. The present civil misc. appeal has been preferred by the

appellants seeking enhancement of the compensation amount as

awarded vide judgment dated 10.01.2024 passed by learned

Motor Accident Claims Tribunal, Barmer in MAC Case No.208/2022

whereby the claim of the appellants seeking compensation against

the respondents was partly allowed holding defendant No.3-

Insurance Company also jointly and severally liable to pay

compensation of Rs.18,84,790/- with interest @6% per annum.

8. Counsel for the parties have placed on record a

memorandum of understanding/compromise entered into between

the parties, which is taken on record.

9. In view of the above and in spirit of Lok Adalat, the

compensation amount as awarded by the impugned

judgment/award dated 10.01.2024 is further enhanced by

Rs.2,80,000/- in favour of the claimants-appellants as a full and

final settlement of the case. The amount so agreed shall be

deposited by the Insurance Company with the Tribunal within a

period of two months from today, failing which, the same shall

carry interest @7.5% per annum from the date of this order till

(Uploaded on 13/02/2026 at 05:42:44 PM)

[2026:RJ-JD:8208] (3 of 3) [CMA-49/2025]

actual realization. The enhanced amount of compensation be

disbursed to the claimants in terms of the award.

10. With the above observations, the present misc. appeal is

disposed of.

11. Pending applications, if any, stand disposed of.

(REKHA BORANA),J 50-KashishS/-

(Uploaded on 13/02/2026 at 05:42:44 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