Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Branch Manager, National ... vs Prayag Prasad And Ors
2023 Latest Caselaw 43 Sikkim

Citation : 2023 Latest Caselaw 43 Sikkim
Judgement Date : 19 June, 2023

Sikkim High Court
The Branch Manager, National ... vs Prayag Prasad And Ors on 19 June, 2023
Bench: Meenakshi Madan Rai
           THE HIGH COURT OF SIKKIM : GANGTOK
                            (Civil Appellate Jurisdiction)
                            DATED : 19th June, 2023
-------------------------------------------------------------------------------
SINGLE BENCH : THE HON'BLE MRS. JUSTICE MEENAKSHI MADAN RAI, JUDGE
-------------------------------------------------------------------------------

                            MAC App. No.02 of 2023
                                           0




      Appellant        :        The Branch Manager, National Insurance Co. Ltd.

                                versus
      Respondents :             Prayag Prasad and Others

      Application under Section 173 of the Motor Vehicles Act, 1988
      ----------------------------------------------------------------
      Appearance
           Mr. Thupden G. Bhutia, Advocate for the Appellant.

           Ms. Vidya Lama and Mr. Nima Tshering Sherpa, Advocates for the
           Respondents No.1 and 2.

           Mr. Romit Gurung, Advocate for the Respondents No.3.

           Mr. Sishir Mothay, Advocate for the Respondent No.4.

      ----------------------------------------------------------------
                           O R D E R (O R A L)

Meenakshi Madan Rai, J.

1. Heard Learned Counsel for the parties.

2. I.A. No.01 of 2023 is an application filed by the

Appellant, seeking withdrawal of MAC Appeal No.02 of 2023. It is

submitted but Learned Counsel for the Appellant that the Appellant

does not seek to pursue the matter. Further, the Appellant

undertakes to pay the compensation amount, as awarded in the

impugned Judgment, dated 28-07-2022, by the Learned Motor

Accident Claims Tribunal, East Sikkim, at Gangtok, in MACT Case

No.08 of 2020, in Prayag Prasad and Another vs. Raj Kumar Prasad

and Others. That, the compensation to the Respondents No.1 and

2, shall be paid within a period of one month from today.

MAC App. No.02 of 2023

The Branch Manager, National Insurance Co. Ltd. vs. Prayag Prasad and Others 2

3. The prayer for withdrawal and payment of

compensation within a period of one month is not opposed by

Learned Counsel for the Respondents No.1 and 2, and Respondents

No.3 and 4.

4. The Appellant shall as undertaken pay the

compensation to the Respondents No.1 and 2, within a period of

one month from today, with interest @ 9% per annum, failing

which the interest rate shall be raised to 12% per annum, from the

date of filing of the Claim Petition i.e., 13-02-2020, till full

realization, duly deducting the amounts, if any, already paid by the

Appellant to the Respondents No.1 and 2.

5. I.A. No.01 of 2023 also stands disposed of accordingly,

as also the Appeal.

6. Copy of this Order be transmitted to the Learned

Claims Tribunal along with its records.

( Meenakshi Madan Rai ) Judge 19-06-2023

Approved for reporting :Yes

sdl

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter