Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0]

Bombay High Court

The United India Insurance Company ... vs Mrs. Rani Rajendra Bandabe And Ors. on 7 July, 2025

Author: Shivkumar Dige

Bench: Shivkumar Dige

  2025:BHC-AS:28883

                      Shubhada S Kadam                               Sr.No.32 to 63 - Group matters.doc

                                  IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                                  CIVIL APPELLATE JURISDICTION
                                                   FIRST APPEAL NO. 965 OF 2025
                                The United India Insurance Company Limited             )
                                Deepak Hotel Building, Opp. New S.T.Stand,             )
                                Chiplun, Tal. Chiplun, District : Ratnagiri            )... Appellant
                                versus
                      1         Mrs. Namita Jayant Chogale                       )
                                Age about 36 yrs., Occu - Nil                    )
                      2         Miss. Siddhi Jayant Chogale                      )
                                Age about 13 yrs., Occu - Nil                    )
                      3         Master Sarthak Jayant Chogale                    )
                                Age about 10 yrs, Occu - Nil                     )
                      4         Shri Harishchandra Rama Chogale (Deleted)        )
                                Age about 64 yrs., Occu. - Nil                   )
                      5         Mrs. Vatsala Harishchandra Chogale               )
                                Age about 64 yrs., Occu-Nil                      )
                                                                                 )
                                Applicant Nos. 2 & 3 being minor through their   )
                                Mother and next friend Mrs. Namita Jayant        )
                                Chogale                                          )
                                All residing at Post-Harnai                      )
                                Tal. Dapoli, Dist. Ratnagiri - 415 713           )
                      6         The Registrar                                    )
                                Dr. Balasaheb Sawant Konkan Krishi Vidyapeeth )
                                At Post & Tal. Dapoli, Dist. Ratnagiri - 415 712 )... Respondents

                                                           WITH
                                           FIRST APPEAL (STAMP) NO. 3608 OF 2023
                                The United India Insurance Company Limited             )
                                Deepak Hotel Building, Opp. New S.T.Stand,             )
                                Chiplun, Tal. Chiplun, District : Ratnagiri            )... Appellant
                                versus
                      1         Smt. Sanvi Sachin Gimhavanekar                  )
                                Aged about 28 years, Occu - Nil                 )
                      2         Miss. Shrisha Sachin Gimhavanekar               )
                                Aged about 3 years, Occu - Nil.                 )
                                Applicant No.2 being minor through her mother   )
                                and next friend Smt. Sanvi Sachin Gimhavanekar, )
                                the applicant No.1                              )
         Digitally
         signed by    3         Smt. Manisha Motiram Gimhavanekar               )
         SHUBHADA
SHUBHADA SHANKAR                Aged about 55 years, Occu - Nil                 )
SHANKAR KADAM
KADAM    Date:
         2025.07.15
         15:03:41                                                                                   1/13
         +0530




                          ::: Uploaded on - 15/07/2025                  ::: Downloaded on - 01/08/2025 23:07:28 :::
 Shubhada S Kadam                             Sr.No.32 to 63 - Group matters.doc

                                                           )
          Respondent Nos. 1 to 3 resides at - Post-        )
          Gimhavane, Gimhananekar Wadi, Tal-Dapoli,        )
          Dist - Ratnagiri - 415 713                       )
6         The Registrar                                    )
          Dr. Balasaheb Sawant Konkan Krishi Vidyapeeth )
          At Post & Tal. Dapoli, Dist. Ratnagiri - 415 712 )... Respondents

                                     WITH
                      FIRST APPEAL STAMP NO. 3652 OF 2023
          The United India Insurance Company Limited           )
          Deepak Hotel Building, Opp. New S.T.Stand,           )
          Chiplun, Tal. Chiplun, District : Ratnagiri          )... Appellant
          versus
1         Mrs. Meera Nilesh Tambe                           )
          Aged about 30 years, Occu - Nil                   )
2         Master Neel Nilesh Tambe                          )
          Aged about 1 year, Occu- Nil                      )
3         Mrs. Surekha Pandurang Tambe                      )
          Aged about 65 years, Occu - Nil                   )
                                                            )
          Applicant No.2 being minor through his Next friend)
          and Mother the applicant No.1                     )
          All resides at - Post- Gorivale Wadi,             )
          Chandranagar, Tal - Dapoli,                       )
          Dist - Ratnagiri - 415 712                        )
4         The Registrar                                     )
          Dr. Balasaheb Sawant Konkan Krishi Vidyapeeth )
          At Post & Tal. Dapoli, Dist. Ratnagiri - 415 712  )... Respondents

                                     WITH
                      FIRST APPEAL STAMP NO. 3655 OF 2023
          The United India Insurance Company Limited           )
          Deepak Hotel Building, Opp. New S.T.Stand,           )
          Chiplun, Tal. Chiplun, District : Ratnagiri          )... Appellant
          versus
1         Mrs. Arya Sandip Suvare                              )
          Age about 45 yrs., Occu - Nil                        )
2         Miss. Sakshi Sandip Suvare                           )
          Age about 17 yrs., Occu - Nil                        )
3         Miss. Ritu Sandip Suvare                             )
          Age about 13 yrs, Occu - Nil                         )


                                                                            2/13



    ::: Uploaded on - 15/07/2025                ::: Downloaded on - 01/08/2025 23:07:28 :::
 Shubhada S Kadam                              Sr.No.32 to 63 - Group matters.doc

4         Mrs. Hemlata Vitthal Suvare                         )
          Age about 73 yrs., Occu - Nil                       )
                                                              )
          Applicant Nos. 2 and 3 being minors through their )
          next friend, their mother Applicant No.1            )
          His Mother Applicant No.1                           )
          All are residing at Post - 92/2, Sarthi Bazar Peth, )
          Kombadi Galli, Dapoli, Tal. Dapoli,                 )
          Dist. Ratnagiri- 415 712                            )
5         The Registrar                                       )
          Dr. Balasaheb Sawant Konkan Krishi Vidyapeeth )
          At Post & Tal. Dapoli, Dist. Ratnagiri - 415 712    )... Respondents

                                     WITH
                      FIRST APPEAL STAMP NO. 3659 OF 2023

          The United India Insurance Company Limited            )
          Deepak Hotel Building, Opp. New S.T.Stand,            )
          Chiplun, Tal. Chiplun, District : Ratnagiri           )... Appellant
          versus
1         Mrs. Pooja Kishor Chaugule                       )
          Aged about 40 years, Occu - Nil                  )
2         Miss Shreya Kishor Chaugule                      )
          Aged about 13 years, Occu - Nil                  )
3         Master Prasanna Kishor Chaugule                  )
          Aged about 6 years, Occu - Nil                   )
4         Mr. Pandurang Nagu Chaugule                      )
          Aged about 70 years, Occu - Nil                  )
5         Mrs. Ratnakala Pandurang Chaugule                )
          Aged about 68 years, Occu - Nil                  )
                                                           )
          Applicant Nos. 2 & 3 being minors                )
          through their Next Friend and their Mother       )
          the Applicant No.1                               )
          All are residing at - Harnai, Kalkhamb Peth,     )
          Dapoli, Tal - Dapoli, Dist - Ratnagiri-415 713   )
6         The Registrar                                    )
          Dr. Balasaheb Sawant Konkan Krishi Vidyapeeth )
          At Post & Tal. Dapoli, Dist. Ratnagiri - 415 712 )... Respondents

                                        WITH
                   FIRST APPEAL STAMP NO. 3739 OF 2023
          The United India Insurance Company Limited  )
          Deepak Hotel Building, Opp. New S.T.Stand,  )
          Chiplun, Tal. Chiplun, District : Ratnagiri )... Appellant

                                                                             3/13



    ::: Uploaded on - 15/07/2025                 ::: Downloaded on - 01/08/2025 23:07:28 :::
 Shubhada S Kadam                             Sr.No.32 to 63 - Group matters.doc

          versus
1         Mrs. Nidhi Ratnakar Pagade                       )
          Age about 32 yrs., Occu - Nil                    )
2         Miss. Riya Ratnakar Pagade                       )
          Age about 9 yrs., Occu - Nil                     )
3         Master Neer Ratnakar Pagade                      )
          Age about 63 yrs., Occu - Nil                    )
4         Mrs. Jayashri Madhukar Pagade                    )
          Applicant No. 2 and 3 being minor through their )
          Mother and next friend Mrs. Nidhi Ratnakar       )
          Pagade                                           )
          All are residing at : Post - Chandra Nagar       )
          Gorivale Wadi, Tal. Dapoli,                      )
          Dist. Ratnagiri - 415 712.                       )
5         The Registrar                                    )
          Dr. Balasaheb Sawant Konkan Krishi Vidyapeeth )
          At Post & Tal. Dapoli, Dist. Ratnagiri - 415 712 )... Respondents

                                        WITH
                   FIRST APPEAL STAMP NO. 3745 OF 2023
          The United India Insurance Company Limited  )
          Deepak Hotel Building, Opp. New S.T.Stand,  )
          Chiplun, Tal. Chiplun, District : Ratnagiri )... Appellant
          versus
1         Mr. Ramesh Laxman Sawant                         )
          Age about 58 yrs., Occu - Nil                    )
2         Mrs. Ranjana Ramesh Sawant                       )
          Age about 50 yrs., Occu - Nil                    )
3         Mr. Aniket Ramesh Sawant                         )
          Age about 20 yrs., Occu - Nil                    )
                                                           )
          All residing at : Plot No. 106, Vaibhav CHS Ltd. )
          Gorai No.1, Borivli (West), Mumbai - 400 092     )
4         The Registrar                                    )
          Dr. Balasaheb Sawant Konkan Krishi Vidyapeeth )
          At Post & Tal. Dapoli, Dist. Ratnagiri - 415 712 )... Respondents

                                        WITH
                   FIRST APPEAL STAMP NO. 4508 OF 2023
          The United India Insurance Company Limited  )
          Deepak Hotel Building, Opp. New S.T.Stand,  )
          Chiplun, Tal. Chiplun, District : Ratnagiri )... Appellant
          versus


                                                                            4/13



    ::: Uploaded on - 15/07/2025                ::: Downloaded on - 01/08/2025 23:07:28 :::
 Shubhada S Kadam                               Sr.No.32 to 63 - Group matters.doc

1         Smt. Shalaka Suyash Bal                          )
          Age about 45 yrs., Occu-Nil                      )
2         Mr. Ameya Suyash Bal                             )
          Aged about 25 yrs., Occu - Nil                   )
3         Mr. Akshay Suyash Bal                            )
          Aged about 23 yrs., Occu - Nil                   )
4         Mr. Vinayak Raghunath Bal                        )
          Age about 82 yrs., Occu - Nil                    )
                                                           )
          All are residing at : Post- Ladghar              )
          Tal. Dapoli, Dist - Ratnagiri - 415 712          )
5         The Registrar                                    )
          Dr. Balasaheb Sawant Konkan Krishi Vidyapeeth )
          At Post & Tal. Dapoli, Dist. Ratnagiri - 415 712 )... Respondents

                                        WITH
                             FIRST APPEAL NO. 966 OF 2025
          The United India Insurance Company Limited             )
          Deepak Hotel Building, Opp. New S.T.Stand,             )
          Chiplun, Tal. Chiplun, District : Ratnagiri            )... Appellant
          versus
1         Mrs. Shraddha Pramod Shigwan                     )
          Age about 33 yrs., Occu-Nil                      )
2         Mr. Niranjan Pramod Shigwan                      )
          Age about 9 yrs., Occu-Nil                       )
3         Mr. Mohan Raghunath Shigwan                      )
          Age about 56 yrs., Occu-Nil                      )
4         Mrs. Shital Mohan Shigwan                        )
          Age about 53 yrs., Occu-Nil                      )
                                                           )
          Applicant No.2, being minor through his mother )
          and next friend Mrs. Shraddha Pramod Shigwan )
                                                           )
          All are residing at : Post- Wadachakond          )
          Tal. Dapoli, Dist - Ratnagiri - 415 712.         )
5         The Registrar                                    )
          Dr. Balasaheb Sawant Konkan Krishi Vidyapeeth )
          At Post & Tal. Dapoli, Dist. Ratnagiri - 415 712 )... Respondents

                                        WITH
                        FIRST APPEAL NO. 1289 OF 2025
          The United India Insurance Company Limited  )
          Deepak Hotel Building, Opp. New S.T.Stand,  )
          Chiplun, Tal. Chiplun, District : Ratnagiri )... Appellant


                                                                              5/13



    ::: Uploaded on - 15/07/2025                  ::: Downloaded on - 01/08/2025 23:07:28 :::
 Shubhada S Kadam                             Sr.No.32 to 63 - Group matters.doc

          versus
1         Mrs. Rani Rajendra Bandabe                       )
          Age about 40 yrs, Occu - Nil                     )
2         Master Ruturaj Rajendra Bandabe                  )
          Age about 17 yrs, Occu - Nil                     )
3         Miss Gargi Rajendra Bandabe                      )
          Age about 9 yrs, Occu - Nil                      )
4         Mrs. Jayashri Vitthal Bandabe                    )
          Age about 71 yrs, Occu - Nil                     )
                                                           )
          Applicant Nos. 2 & 3 being minors through their )
          Mother & Next Friend Mrs. Rani Rajendra          )
          Bandabe                                          )
5         The Registrar                                    )
          Dr. Balasaheb Sawant Konkan Krishi Vidyapeeth )
          At Post & Tal. Dapoli, Dist. Ratnagiri - 415 712 )... Respondents

                                     WITH
                      FIRST APPEAL STAMP NO. 3623 OF 2023
          The United India Insurance Company Limited           )
          Deepak Hotel Building, Opp. New S.T.Stand,           )
          Chiplun, Tal. Chiplun, District : Ratnagiri          )... Appellant
          versus
1         Mrs. Rashmi Rajaram Gawade                       )
          Age about 34 yrs., Occu-Nil                      )
2         Master Avnish Rajaram Gawade                     )
          Age about 5 yrs., Occu - Nil                     )
                                                           )
          Applicant No.2 being minor through his mother    )
          and next friend Mrs. Rashmi Rajaram Gawde, the )
          Applicant No.1                                   )
          All are residing at : Post - Umberle             )
          Primary Health Centre, Tal. Dapoli               )
          Dist. Ratnagiri - 415 712.                       )
3         The Registrar                                    )
          Dr. Balasaheb Sawant Konkan Krishi Vidyapeeth )
          At Post & Tal. Dapoli, Dist. Ratnagiri - 415 712 )... Respondents

                                     WITH
                      FIRST APPEAL STAMP NO. 3626 OF 2023
          The United India Insurance Company Limited           )
          Deepak Hotel Building, Opp. New S.T.Stand,           )
          Chiplun, Tal. Chiplun, District : Ratnagiri          )... Appellant

                                                                            6/13



    ::: Uploaded on - 15/07/2025                ::: Downloaded on - 01/08/2025 23:07:28 :::
 Shubhada S Kadam                             Sr.No.32 to 63 - Group matters.doc

          versus
1         Mr. Jaya Nagu Tabib                              )
          Age about 59 yrs., Occu - Nil                    )
2         Mrs. Vimal Jaya Tabib                            )
          Age about 57 yrs., Occu - Nil                    )
                                                           )
          All are residing at Post - Harnai                )
          Tal. Dapoli, Dist. Ratnagiri - 415 713.          )
3         The Registrar                                    )
          Dr. Balasaheb Sawant Konkan Krishi Vidyapeeth )
          At Post & Tal. Dapoli, Dist. Ratnagiri - 415 712 )
4         Mrs. Reena Roshan Tabib                          )
          Age about 21 yrs., Occu. Nil                     )
          Residing at Post - Harnai, Malkambpeth           )
          Tal. Dapoli, Dist. Ratnagiri - 415 713           )        Respondents

                                        WITH
                       FIRST APPEAL NO. 1311 OF 2025
          The United India Insurance Company Limited  )
          Deepak Hotel Building, Opp. New S.T.Stand,  )
          Chiplun, Tal. Chiplun, District : Ratnagiri )... Appellant
          versus
1         Mr. Ramchandra Dhondu Kadam                      )
          Age about 69 yrs., Occu - Nil                    )
2         Mrs. Rajshri Ramchandra Kadam                    )
          Age about 59 yrs., Occu - Nil                    )
                                                           )
          All are residing at Post -Jalgaon, Pangarewadi,  )
          Tal. Dapoli, Dist. Ratnagiri - 415 712           )
3         The Registrar                                    )
          Dr. Balasaheb Sawant Konkan Krishi Vidyapeeth )
          At Post & Tal. Dapoli, Dist. Ratnagiri - 415 712 )
4         Mrs. Priyanka Pankaj Kadam                       )
          Age about 26 yrs., Occu. Service                 )
                                                           )
          All are residing at : Post - Udaynagar           )
          Tal. Dapoli, Dist. Ratnagiri - 415 712           )        Respondents

                                        WITH
                        FIRST APPEAL NO. 1314 OF 2025
          The United India Insurance Company Limited  )
          Deepak Hotel Building, Opp. New S.T.Stand,  )
          Chiplun, Tal. Chiplun, District : Ratnagiri )... Appellant


                                                                            7/13



    ::: Uploaded on - 15/07/2025                ::: Downloaded on - 01/08/2025 23:07:28 :::
 Shubhada S Kadam                              Sr.No.32 to 63 - Group matters.doc

          versus
1         Mrs. Sayali Sunil Sathale                        )
          Age about 42 yrs., Occu - Nil                    )
2         Miss. Jaitali Sunil Sathale                      )
          Aged about 17 yrs., Occu - Nil                   )
3         Miss. Gayatri Sunil Sathale                      )
          Age about 10 yrs., Occu - Nil                    )
                                                           )
          Applicant No. 2 and 3 being minors through their )
          mother and next friend Mrs. Sayali Sunil Sathale )
                                                           )
          All are residing at : Post - Jalgaon             )
          Shriram Nagar, Tal. Dapoli,                      )
          Dist. Ratnagiri - 415 712                        )
4         The Registrar                                    )
          Dr. Balasaheb Sawant Konkan Krishi Vidyapeeth )
          At Post & Tal. Dapoli, Dist. Ratnagiri - 415 712 )... Respondents

Mr. Rahul Mehta i/b. KMC Legal Venture, Advocate for the Appellant in all
appeals.
Mr. B. M. More a/w. Mr. Mandar More, Advocates for
Respondents/Claimants.
Mr. C.S.Dalvi, Advocate for Respondent -Dr. Balasaheb Sawant Konkan
Krishi Vidyapeeth.

                                     CORAM : SHIVKUMAR DIGE, J.

                                     DATE     : 7th JULY, 2025.

Judgment :

1.               First Appeal Nos.1311 and 1314 of 2025, 3626 of 2023 and

First Appeal Stamp No.3623 of 2023 are not on board, however, they are

heard finally along with connected appeals which are on board today.

2.               All these 15 appeals are preferred against the judgments and

orders passed by the Motor Accident Claims Tribunal, Khed, District

Ratnagiri (for short "the Tribunal").



                                                                             8/13



    ::: Uploaded on - 15/07/2025                 ::: Downloaded on - 01/08/2025 23:07:28 :::
 Shubhada S Kadam                             Sr.No.32 to 63 - Group matters.doc




3.            All learned counsel submitted that all these appeals be decided

at the admission stage as issues involved in all these appeals are

common.

4.            Considering the submissions of all learned counsel, I am

deciding these appeals at admission stage by this common judgment.

5.            It is contention of learned counsel for the appellant-Insurance

Company that common ground raised in all these appeals is, FIR was

lodged after five months of the accident. There is delay in filing the FIR

but this fact is not considered by the Tribunal. Learned counsel further

submitted that the offending bus was not having valid permit at the time of

accident, there was breach of terms and conditions of the insurance policy

but the Tribunal has not considered this fact. Learned counsel further

submitted that in First Appeal No.962 of 2025, the deceased was not a

third party as the deceased was employed by the owner of the offending

bus. He further submitted that the receipt of premium under IMT 37 was a

condition precedent to honour the claim but in absence of such receipt of

premium, liability cannot be fixed on the appellant-Insurance Company.

Learned counsel further submitted that in some appeals, the claimants

have got job in the place of deceased on compassionate ground, hence,

their salary amount must be deducted in proportion to the income of

the deceased.          Learned counsel further submitted that the claimants

in all appeals have received sum of Rs.10,00,000/- under an insurance


                                                                            9/13



 ::: Uploaded on - 15/07/2025                   ::: Downloaded on - 01/08/2025 23:07:28 :::
 Shubhada S Kadam                            Sr.No.32 to 63 - Group matters.doc




scheme, this amount is required to be deducted from the compensation

amount. Hence, requested to allow all appeals.

6.            It is contention of learned counsel for respondents/claimants

that due to accident, all the occupants in the bus died on the spot except

one passenger who was sitting beside the driver. After the accident, due

to serious injuries, the said passenger was admitted in hospital and after

discharge from the hospital, he filed FIR against the driver of the offending

bus. Learned counsel further submitted that though the appellant-

Insurance Company have raised various grounds in the appeals but no

evidence is produced on record in support of the defenses taken by the

Insurance Company. Learned counsel further submitted that the claimants

have received compensation under insurance scheme but it was not for

accidental injuries and it was from their personal insurance policy. Hence,

the amount received in those personal insurance polices cannot be

deducted from compensation which they are liable to receive under the

accident claim. Learned counsel further submitted that the Tribunal has

passed well reasoned order, no interference is required in it and

requested to dismiss the appeals.

7.            I have heard both learned counsel, perused the judgments and

orders passed by the Tribunal.

8.            It is contention of learned counsel for appellant-Insurance

Company that there is delay of five months in lodging the FIR. It appears


                                                                           10/13



 ::: Uploaded on - 15/07/2025                  ::: Downloaded on - 01/08/2025 23:07:28 :::
 Shubhada S Kadam                              Sr.No.32 to 63 - Group matters.doc

from the record that the appellant-Insurance Company has not disputed

about the accident. At the time of the accident, the offending bus was

insured with the appellant-Insurance Company.

9.            It is claimants' case that on 28th July 2018, the first informant

along with deceased was going to Mahableshwar by bus bearing

registration No.MH-08-E-9087. Other employees of the respondent -

Krishi Vidyapeeth were also occupants of the said bus. The bus was

proceeding by Ambenali Valley, at that time, the driver of the bus lost

control over the bus and the bus went into the deep valley. All the

occupants of the bus died in the said accident on the spot except one

passenger-Prakash Sawantdesai, who was sitting beside the driver and

after the accident, due to serious injuries, he was admitted in hospital and

after discharge from the hospital, he filed FIR against the driver of the

offending bus. Hence, I do not find merit in the contention of learned

counsel for the appellant-Insurance Company about the delay in filing the

FIR as there was no intentional delay in filing the FIR.

10.           Learned counsel for the appellant-Insurance Company has

raised a ground of not having valid permit of the bus, and that the receipt

of the premium under IMT 37 was the condition precedent but no

evidence is produced on record to prove these defenses. Hence, I do not

find merit in it. It is settled principle of law that if any plea is taken by any

party, it has to be proved by cogent evidence. The appellant had not

produced any evidence before the Tribunal that at the time of the


                                                                             11/13



 ::: Uploaded on - 15/07/2025                    ::: Downloaded on - 01/08/2025 23:07:28 :::
 Shubhada S Kadam                              Sr.No.32 to 63 - Group matters.doc

accident, the bus was not having valid permit and the premium under IMT

37 was condition precedent.

10.           It is contention of learned counsel for the appellant-Insurance

Company that some of             claimants have received compensation under

insurance scheme.               In my view, the claimants have received

compensation under personal insurance policies of the deceased. The

compensation received under personal insurance policies cannot be

deducted from the accident claim compensation.            Though the deceased

were employees of respondent-Krishi Vidyapeeth but at the time of the

accident, the bus was insured with the appellant-Insurance Company and

the insurance of the occupants of the bus was covered under the

insurance policy. Hence, the appellant-Insurance Company is liable to

pay compensation.

11.           It is contention of learned counsel for appellant-Insurance

Company that some of the claimants have received employment on

compassionate ground, hence, the salary received on compassionate

service be deducted from the compensation received by the claimants. In

my view, getting employment on compassionate ground cannot be a

ground to deduct their salary from the compensation which they are

entitled under accident claim as they are doing service, hence, they are

getting salary. The Tribunal has passed well reasoned order, no

interference is required in it.




                                                                             12/13



 ::: Uploaded on - 15/07/2025                    ::: Downloaded on - 01/08/2025 23:07:28 :::
 Shubhada S Kadam                                Sr.No.32 to 63 - Group matters.doc



12.           In view of above, I pass the following order :

                                    ORDER

1. All the first appeals are dismissed. No order as to cost.

2. The claimants in all the appeals are permitted to withdraw the deposited amount along with accrued interest thereon.

3. The statutory amount in all the appeals be transmitted to the Tribunal along with accrued interest thereon. The parties are at liberty to withdraw it as per Rule.

4. Record and proceedings be sent to the Tribunal.

5. Learned counsel for the respondents/claimants tendered chart of apportionment of compensation amount in each appeal. He is directed to produce the chart along with application before the concerned Tribunal. The learned Tribunal shall decide the said application on its own merit.

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

(SHIVKUMAR DIGE, J.) 13/13 ::: Uploaded on - 15/07/2025 ::: Downloaded on - 01/08/2025 23:07:28 :::