Citation : 2026 Latest Caselaw 378 Raj
Judgement Date : 12 January, 2026
[2026:RJ-JD:1529]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Civil Misc. Appeal No. 1607/2025
Priyansh Somani S/o Balmukund Somani, Aged About 25 Years,
R/o K-1, Indra Market, Bhilwara.
----Appellant
Versus
1. Oriental Insurance Company Limited, Through Divisional
Manager, Branch Office, Oriental Insurance Company
Limited, Bhilwara, At Present -5,6,7,8, 2Nd Floor, S.k.
Plaza, Pur Road, Bhilwara (Insurer)
2. Ravi Mansingha S/o Babu Lal Mansingha, R/o 4-R-24, R.c.
Vyas Colony, Bhilwara. (Owner)
3. Ganshyam Singh S/o Guman Singh Chundawat, R/o
Modasingh Ki Chowki, Police Station Gangrar, District
Chittorgarh. (Driver)
----Respondents
For Appellant(s) : Mr. Nikhil Ajmera
For Respondent(s) : Mr. Aditya Singhi
HON'BLE MR. JUSTICE SANJEET PUROHIT
Judgment
12/01/2026
1. The present misc. appeal has been filed by the appellant
against the judgment and award dated 03.03.2025 passed by
Motor Accident Claims Tribunal No.2, Bhilwara in MAC Case No.
505/2019 whereby the learned Tribunal has awarded a sum of Rs.
4,39,300/- along with interest @ 6 % per annum.
2. With the active efforts of counsel representing the parties
and the authorities of the Insurance Company, the controversy
involved in this appeal has been settled by mutual compromise.
The Memo of Understanding shall constitute a part of the award.
(Uploaded on 13/01/2026 at 02:56:19 PM)
[2026:RJ-JD:1529] (2 of 2) [CMA-1607/2025]
3. With the consent of the parties, the impugned award dated
03.03.2025 is further enhanced by Rs. 1,20,000/- in favour of the
claimant-appellant as a full and final settlement of the case.
4. The award impugned dated 03.03.2025 is modified
accordingly.
5. The amount so agreed shall be deposited by the respondent
Insurance Company with the 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.
The enhanced amount of compensation be disbursed in terms of
the award in the saving bank account of the claimant, without
insisting upon deposit the same in Fixed Deposit.
6. In view of the above and in view of the settlement arrived at
between the parties in the spirit of Lok Adalat, the present appeal
is disposed of.
7. Stay petition and pending applications, if any, stand disposed
of.
8. The Registry is directed to send back the record forthwith.
(SANJEET PUROHIT),J 221-Yagya/-
(Uploaded on 13/01/2026 at 02:56:19 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!