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]

Rajasthan High Court - Jaipur

Smt Premwati And Ors vs Jagdish Prasad Kummat And Ors on 8 October, 2012

    

 
 
 

 S.B. Civil Misc.  Appeal No.1633/2006.
Smt. Premwati & Ors.  
V/s.
   Jagdish Prasad Kummat & Ors.
 ---- 

8.10.2012 HONBLE MR. JUSTICE MAHESH CHANDRA SHARMA Mr. Sunil Jain, for the appellant.

Mr. Indrajeet Singh, for the respondent No.3.

---

This appeal has been filed against the judgment and award dated 13.1.2006 passed by MACT for enhancement of quantum of compensation. Mr. Indrajeet Singh puts his appearance on behalf of Insurance Company. The other respondents are formal parties. Keeping in view the pious work of Lok Adalat, at this stage the counsel for both the parties i.e. the claimant and the insurance company agree that this appeal may be disposed on the basis of the compromise. The learned counsel for the insurance company gave consent for enhancing the amount of the award i.e. Rs50,000/-(Fifty Thousand). This amount shall be in addition to the award amount. In view of above, this appeal is partly allowed and it is directed that the insurance company shall deposit the aforesaid amount with the learned Tribunal within a period of eight weeks from today and the same shall be disbursed to the claimant(s). In case the amount is not paid to the claimant(s)within a period of eight weeks the claimant(s) shall be entitled to interest at the rate of 9 % per annum from the date of passing of this order. The impugned award stands modified, as indicated here-in-above.

(Mahesh Chandra Sharma) J.

Suresh All corrections made in the judgment/order have been incorporated in the judgment/order being emailed Suresh Kumar Sharma P.S.