National Consumer Disputes Redressal
Baroda Rajasthan Kshetriya Gramin Bank vs Kishna Ram & Anr. on 20 February, 2020
NATIONAL CONSUMER DISPUTES REDRESSAL COMMISSION NEW DELHI REVISION PETITION NO. 2570 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 219/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. KISHNA RAM & ANR. DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2571 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 220/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. HUKUMA RAM & ANR. S/O. SH. UMA RAM, R/O. VILLAGE KHANDWA PATTA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2572 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 221/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. CHAND & ANR. S/O. SH. MALDAS, R/O. VILLAGE KHANDWA PATTA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2573 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 222/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. MOHINI & ANR. S/O. SH. JUGAL KISHORE, R/O. VILLAGE KHANDWA PATTA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2574 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 223/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. BHADAR RAM & ANR. S/O. SH. JUHARA RAM, R/O. VILLAGE BALRASAR ATHUNA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2575 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 224/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. SAWARMAL & ANR. S/O. SH. BALLU RAM ALIAS BALU RAM, R/O. VILLAGE BALRASAR ATHUNA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2576 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 225/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. LICHHMAN RAM & ANR. S/O. BASTI RAM, R/O. VILLAGE PITHISAR, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2577 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 226/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. PHULE SINGH & ANR. S/O. SH. SURJA RAM, R/O. VILLAGE KHANDWA PATTA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2578 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 227/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. TEJMAL & ANR. S/O. SH.DURJAN SINGH, R/O. VILLAGE PITHISAR, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2579 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 228/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. DUNGAR RAM & ANR. S/O. SH. BHURA RAM, R/O. VILLAGE BALRASAR ATHUNA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2580 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 229/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. HIRA RAM & ANR. S/O. SH. DUNGAR RAM, R/O. VILLAGE BALRASAR ATHUNA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2581 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 230/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. GAJANAND & ANR. S/O. SH. SANWAL DAS, R/O. VILLAGE KHANDWA PATTA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2582 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 231/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. SHARWAN RAM & ANR. S/O. SH. HANUMANA RAM, R/O. VILLAGE PITHISAR, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2583 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 232/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. SAMPAT SINGH & ANR. ADOPTED S/O. SHRI AMAR KNWAR & SHRI SHYAM SINGH,R/O. VILLAGE KUNSISAR, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2584 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 233/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. PHULA RAM & ANR. S/O. SH.SAHI RAM, R/O. VILLAGE PITHISAR, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2585 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 234/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. SHEESH RAM & ANR. S/O. SH. RAWAT RAM, R/O. VILLAGE BALRASAR ATHUNA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2586 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 235/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. SATYA NARAYAN & ANR. S/O. SH. JASU RAM BARDAK, R/O. VILLAGE KHANDWA PATTA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2587 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 236/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. RAMU RAM JAAT ALIAS RAM SINGH & ANR. S/O. SH. BHAGWANA RAM, R/O. VILLAGE BALRASAR ATHUNA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2588 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 237/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. BHANWAR LAL & ANR. S/O. SH. KUBHA RAM, R/O. VILLAGE BALRASAR ATHUNA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2589 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 238/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. JUGAL KISHORE & ANR. S/O. SH.JETHA RAM, R/O. VILLAGE KHANDWA PATTA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2590 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 239/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. DURGA DUTT ALIAS DURGA RAM & ANR. S/O. SH.NANAG RAM ALIAS NANAK RAM, R/O. VILLAGE BALRASAR ATHUNA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2591 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 240/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. BANWARI LAL & ANR. S/O. SH. BIRBAL RAM, R/O. VILLAGE BALRASAR ATHUNA TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2592 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 241/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. RAM KUMAR & ANR. S/O. SH.DUNGAR RAM, R/O. VILLAGE BALRASAR ATHUNA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2593 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 242/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. GHADSI RAM & ANR. S/O. SH. NIRANA RAM, R/O. VILLAGE PITHISAR, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2594 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 243/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. SAROJ & ANR. S/O. SH. SUBHASH CHAND, R/O. VILLAGE ANAND SINGH PURA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2595 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 244/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. LAL CHAND & ANR. S/O. SH. MANA RAM, R/O. VILLAGE KHANDWA PATTA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2596 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 245/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. RUKMANI & ANR. W/O. SH. KRISHNA KUMAR, R/O. VILLAGE KHANDWA PATTA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2597 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 246/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. HARI RAM & ANR. S/O. BHAGWANA RAM, R/O. VILLAGE KHANDWA PATTA, PITHISAR, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2598 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 247/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. SOHAN RAM & ANR. S/O. SH. MOTI RAM, R/O. VILLAGE KHANDWA PATTA PITHISAR, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2599 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 248/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. REWANT RAM & ANR. S/O. SH. MUKHA RAM, R/O. VILLAGE BALRASAR ATHUNA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2600 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 249/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. RAM KARAN & ANR. S/O. SH. BHIRAJARAM@BHIRAJRAM, R/O. VILLAGE BALRASAR ATHUNA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2601 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 250/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. SARWAN KUMAR ALIAS SHARWAN RAM & ANR. S/O. SH. JETA RAM, R/O. VILLAGE PITHISAR, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2602 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 251/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. NAUK CHAND @ NAUK CHANDRA & ANR. S/O. SH.GIG DASS, R/O. VILLAGE KHANDWA PATTA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2603 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 252/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. DAULA RAM & ANR. S/O. SH. JUHARRAM RAM, R/O. VILLAGE BALRASAR ATHUNA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2604 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 253/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. NANAG RAM ALIAS NANAK RAM & ANR. S/O. SH.MOTA RAM, R/O. VILLAGE BALRASAR ATHUNA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2605 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 254/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. RAWAL SINGH & ANR. S/O. SH. GANPAT SINGH, R/O. VILLAGE PITHISAR, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2606 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 255/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. RANJIT SINGH & ANR. S/O. RAWAL SINGH, R/O. VILLAGE PITHISAR, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2607 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 256/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. SHANKAR LAL & ANR. S/O. SH. HAZARI DAS, R/O. VILLAGE BALRASAR ATHUNA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2608 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 257/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. PRATAP SINGH & ANR. S/O. SH. RAWAT RAM, R/O. VILLAGE BALRASAR ATHUNA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2609 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 258/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. SHEORAM & ANR. S/O. SH. JEEVAN RAM, R/O. VILLAGE KHANDWA PATTA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2610 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 259/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. SUGNA RAM & ANR. S/O. SH. RAMJI RAM @ RAMJI LAL, R/O. VILLAGE KHANDWA PATTA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2611 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 260/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. CHUNNI DEVI & ANR. W/O. RAWAT RAM, R/O. VILLAGE BALRASAR ATHUNA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN 3. LAL CHAND S/O. RAWAT RAM, R/O. VILLAGE BALRASAR ATHUNA, TEHSIL AND DISTRICT-CHURU RAJASTHAN. 4. CHANDA DEVI S/O. LAL CHAND, R/O. VILLAGE BALRASAR ATHUNA, TEHSIL AND DISTRICT-CHURU RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2612 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 261/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. MUKH RAM & ANR. S/O. LT. ASHA RAM DHAKA, R/O. VILLAGE BALRASAR ATHUNA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2613 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 262/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. BHANWAR LAL & ANR. S/O. SH. RAM LAL, R/O. VILLAGE BHANDWA PATTA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2614 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 263/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. SUGNA RAM & ANR. S/O. SH. KHYALI RAM, R/O. VILLAGE BALRASAR ATHUNA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2615 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 264/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. RAMU RAM & ANR. S/O. SH. GANPAT RAM, R/O. VILLAGE BALRASAR ATHUNA TEHSIL & DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2616 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 265/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. MAM RAJ & ANR. S/O. SH. HANUMAN RAM ALIAS HADMANA R/O. VILLAGE PITHISAR, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2617 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 266/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. INDRA CHAND ALIAS INDRA SINGH & ANR. S/O. SH. RAMESHWAR, R/O. VILLAGE BALRASAR ATHUNA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2618 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 267/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. RANVIR & ANR. S/O. SH. SOHAN RAM, R/O. VILLAGE KHANDWA PATTA JARIA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2619 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 268/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. PARMESHWARI & ANR. S/O. SH. RAM LAL, R/O. VILLAGE KHANDWA PATTA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2620 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 269/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. RAM DAS & ANR. S/O. SH. HIR DAS, R/O. VILLAGE BALRASAR ATHUNA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2621 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 270/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. BANWARI LAL & ANR. S/O. SH RUPA RAM SHARMA, R/O. VILLAGE SATIYU ATHUNA, TEHSIL AND CHURU HALL WARD NO. 5, IN FRONT OF GARH TARA NAGAR, DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2622 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 654/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. KRISHNA KUMAR & ANR. S/O. SH. JETHA RAM, R/O. VILLAGE KHANDWA PATTA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2623 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 655/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. HARCHAND RAM & ANR. S/O. NAND RAM, R/O. VILLAGE BALRASAR ATHUNA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2624 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 656/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. RAMU RAM & ANR. S/O. SH. HANUMANA RAM, R/O. VILLAGE BALRASAR ATHUNA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2625 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 657/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. RAM KUMAR & ANR. S/O. SH. DHANDAS, R/O. VILLAGE KHANDWA PATTA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2626 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 658/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. KRISHNA KUMAR & ANR. S/O. SH. RAM CHANDRA SWAMI, R/O. VILLAGE PITHISAR, TEHIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2627 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 659/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. SHEORAM & ANR. S/O. SH. TIKU RAM, R/O. VILLAGE BALRASAR ATHUNA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2628 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 660/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. LAXMI RAM & ANR. S/O. SH. LADU RAM, R/O. VILLAGE PITHISAR, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2629 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 661/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. KAAN SINGH & ANR. S/O. SH. BALE SINGH ALIAS BAL SINGH, R/O. VILLAGE PITHISAR, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2630 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 662/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. HADMANA RAM & ANR. S/O. SH. MALA RAM, R/O. VILLAGE PITHISAR, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2631 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 663/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. HET RAM & ANR. S/O. GODU RAM, R/O. VILLAGE KHANDWA PATTA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2632 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 664/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. PEMA RAM & ANR. S/O. SH. KISNA RAM, R/O. VILLAGE KHANDWA PATTA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2633 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 665/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. DHAPU & ANR. W/O. SHRI MALU RAM, R/O. VILLAGE KHANDWA PATTA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2634 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 666/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. ADU RAM & ANR. S/O. GOTU RAM, R/O. VILLAGE BALRASAR ATHUNA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2635 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 667/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. MULA RAM & ANR. S/O. SH. JETHA RAM, R/O. VILLAGE BALRASAR ATHUNA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2636 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 668/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. KUNA RAM & ANR. S/O. SH.KALU RAM RAM, R/O. VILLAGE BALRASAR ATHUNA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2637 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 669/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. HIRA RAM & ANR. S/O. SH. ADU RAM, R/O. VILLAGE BALRASAR ATHUNA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2638 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 670/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. MANI RAM ALIAS MUNNE RAM & ANR. S/O. SH. LEKHU RAM R/O. VILLAGE BALRASAR ATHUNA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2639 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 730/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. ADU RAM & ANR. S/O. SH. MALA RAM, R/O. VILLAGE BALRASAR ATHUNA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2640 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 731/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. KANA RAM & ANR. S/O. SH. CHIMNA RAM, R/O. VILLAGE BALRASAR ATHUNA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2641 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 732/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. CHAMPA LAL & ANR. S/O. SH. PERTU RAM, R/O. VILLAGE KHANDWA PATTA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2642 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 733/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. RAWAT RAM & ANR. S/O. SH. MALA RAM, R/O. VILLAGE BALRASAR ATHUNA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2643 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 734/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. LICHMAN RAM ALIAS LIXMAN RAM & ANR. S/O. SH. HARDEVA RAM, R/O. VILLAGE BALRASAR ATHUNA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2644 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 735/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. MALLA RAM & ANR. (DECEASED) THROUGH LRS, (A) CHAWLI DEVI W/O. MALLA RAM ALIAS MALU RAM R/O. VILLAGE JAIPURIA KHALSA POST HADIYAL TEHSIL RAJGARH, DISTRICT-CHURU RAJASTHAN 2. (B) RAJESH S/O. MALLA RAM ALIAS MALU RAM R/O. VILLAGE JAIPURIA KHALSA POST HADIYAL TEHSIL RAJGARH, DISTRICT-CHURU RAJASTHAN 3. KRISHNA D/O. MALLA RAM ALIAS MALU RAM R/O. VILLAGE JAIPURIA KHALSA POST HADIYAL TEHSIL RAJGARH, DISTRICT-CHURU RAJASTHAN 4. SUNITA D/O. MALLA RAM ALIAS MALU RAM R/O. VILLAGE JAIPURIA KHALSA POST HADIYAL TEHSIL RAJGARH, DISTRICT-CHURU RAJASTHAN. 5. (E)RAJENDER S/O. MALLA RAM ALIAS MALU RAM R/O. VILLAGE JAIPURIA KHALSA POST HADIYAL TEHSIL RAJGARH, DISTRICT-CHURU RAJASTHAN. 6. JAGDISH S/O. MALLA RAM ALIAS MALU RAM R/O. VILLAGE JAIPURIA KHALSA POST HADIYAL TEHSIL RAJGARH, DISTRICT-CHURU RAJASTHAN. 7. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2645 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 736/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. GANGU RAM( DECEASED) & ANR. THROUGH LRS, (A) HARPHOOL CHAND S/O. GANGU RAM, R/O. VILLAGE PITHISAR, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN 3. (B) JHUMI D/O. GANGU RAM, R/O. VILLAGE PITHISAR, TEHSIL AND DISTRICT-CHURU RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2646 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 737/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. BALU RAM & ANR. S/O. SH. TARU RAM, R/O. VILLAGE BALRASAR ATHUNA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2647 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 738/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. JEEVAN SINGH ALIAS JIWAN SINGH & ANR. S/O. SH. LAL SINGH, R/O. VILLAGE KUNSISAR, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2648 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 739/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. GIRDHARI RAM & ANR. S/O. SH. KHYALI RAM, R/O. VILLAGE BALRASAR ATHUNA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2649 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 740/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. NAURANG RAM & ANR. S/O. SH. AADU RAM, R/O. VILLAGE BALRASAR ATHUNA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2650 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 741/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. HANUMANA RAM & ANR. S/O. GOPALA RAM, R/O. VILLAGE BALARASAR ATHUNA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2651 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 742/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. MANGI LAL & ANR. S/O. SH.MANA RAM, R/O. VILLAGE BALRASAR ATHUNA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2652 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 743/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. RATAN LAL & ANR. S/O. SH. MULA RAM, R/O. VILLAGE BALRASAR ATHUNA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2653 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 744/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. MULA RAM & ANR. S/O. SH. GANPAT RAM, R/O. VILLAGE BALARASAR ATHUNA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2654 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 745/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. MOHAN LAL & ANR. S/O. SH. LEKHU RAM, R/O. VILLAGE BALRASAR ATHUNA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2655 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 746/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. RAM CHANDRA & ANR. S/O. SUKHA RAM, R/O. VILLAGE BALRASAR ATHUNA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2656 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 747/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. TILOKA RAM & ANR. S/O. SH. LADU RAM, R/O. VILLAGE BALRASAR ATHUNA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2657 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 748/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. SADUL SINGH & ANR. S/O. SH. BAL SINGH, R/O. VILLAGE KUNSISAR, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2658 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 749/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. ANTER KANWAR & ANR. W/O. SH. SADUL SINGH R/O. VILLAGE KUNSISAR TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2659 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 750/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. SAWARMAL & ANR. S/O. BIRBAL RAM, R/O. VILLAGE BALRASAR ATHUNA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2660 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 751/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. CHUNARAM & ANR. S/O. SH.TIKU RAM, R/O. VILLAGE BALRASAR ATHUNA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2661 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 752/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. NATHU RAM & ANR. S/O. SH. PURNA RAM, R/O. VILLAGE BALRASAR ATHUNA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2662 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 797/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. SHISH PAL & ANR. S/O. SH. PURNA RAM MEGHWAL, R/O. VILLAGE BALRASAR ATHUNA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2663 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 798/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. BEGA RAM (DECEASED) & ANR. THROUGH LRS, (A) MOHRI DEVI, W/O. LT. BEGA RAM, R/O. VILLAGE BALARASAR ATHUNA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. (B) SOHAN LAL S/O. LT. BEGA RAM, R/O. VILLAGE BALARASAR ATHUNA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 3. (C)MAM CHAND RAM S/O. LT. BEGA RAM, R/O. VILLAGE BALARASAR ATHUNA, TEHSIL AND DISTRICT-CHURU RAJASHTAN 4. (D)PEMA RAM S/O. LT. BEGA RAM, R/O. VILLAGE BALARASAR ATHUNA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 5. (E)MANA RAM S/O. LT. BEGA RAM, R/O. VILLAGE BALARASAR ATHUNA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 6. (F)CHUNNI D/O. LT. BEGA RAM, R/O. VILLAGE BALARASAR ATHUNA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 7. (G) CHANDRAWALI D/O. LT. BEGA RAM, R/O. VILLAGE BALARASAR ATHUNA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 8. (H)RAMKORI D/O. LT. BEGA RAM, R/O. VILLAGE BALARASAR ATHUNA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 9. (I) HARKORI D/O. LT. BEGA RAM, R/O. VILLAGE BALARASAR ATHUNA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 10. (J) TIJU D/O. LT. BEGA RAM, R/O. VILLAGE BALARASAR ATHUNA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 11. (K)REWANTI D/O. LT. BEGA RAM, R/O. VILLAGE BALARASAR ATHUNA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 12. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2664 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 841/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. ALI RAM & ANR. S/O.MULE KHAN, R/O. VILLAGE KANNAD VAS, TEHSIL SADAR SHAHR AND DISTRICT-CHURU RAJASTHAN 2. HDFC ERGO GENERAL INSURANCE CO. LTD. SANGHI UPASANA TOWERS, 4TH FLOOR, C-98 C SCHEME NEAR AHINSA CIRCLE JAIPUR RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2665 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 842/2017 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. BRIJ GIRI & ANR. S/O. SH. HARCHAND GIRI R/O. VILLAGE DHANI DHUDGAR, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. HDFC ERGO GENERAL INSURANCE CO. LTD. SANGHI UPASANA TOWERS, 4TH FLOOR, C-98 C SCHEME NEAR AHINSA CIRCLE JAIPUR RAJASTHAN ...........Respondent(s) REVISION PETITION NO. 2666 OF 2018 (Against the Order dated 24/05/2018 in Appeal No. 24/2018 of the State Commission Rajasthan) 1. BARODA RAJASTHAN KSHETRIYA GRAMIN BANK THROUGH ITS AUTHORIZED SIGNATORY, SH. MAINPAL SINGH SENIOR MANAGER, KHEMKA BHAWAN, OLD ROAD, DISTRICT-CHURU RAJASTHAN ...........Petitioner(s) Versus 1. ANCHI DEVI & ANR. W/O. UMA RAM, R/O. VILLAGE RIBIA, TEHSIL AND DISTRICT-CHURU RAJASTHAN 2. ICICI LOMBARD GENERAL INSURANCE CO. LTD. 2ND FLOOR, BHAGWATI BHAWAN ABOVE P.L. MOTORS IN FRONT OF GOVERNMENT HOSTEL, M.I. ROAD, JAIPUR-302001 RAJASTHAN ...........Respondent(s)
BEFORE: HON'BLE MR. JUSTICE V.K. JAIN,PRESIDING MEMBER
For the Petitioner : Mr. Sanjay K. Chadha, Advocate
Ms. V. Neha Reddy, Advocate For the Respondent : Mr. Sandeep Sharma, Advocate for R-1
Mr. Vishnu Mehra, Ms. Simran Mehrotra &
Mr. Anant Mehrotra, Advocates for R-2 -
ICICI Lombard General Ins. Co. Ltd.
Mr. Sudhanshu Prakash and Mr. Shailesh Madiyal, Advocates for HDFC Ergo
Dated : 20 Feb 2020 ORDER
JUSTICE V.K.JAIN (ORAL)
Vide its Notification dated 13.12.2013, Govt. of Rajasthan notified a Weather Based Crop Insurance Scheme for Rabi 2013-14 for the districts mentioned in the said Notification. The scheme was applicable in respect of the crops included in the Notification and interalia covered Gram. The Districts in which the scheme was to be enforced included Churu in Rajasthan. Under the scheme, the crop of the farmers who had taken loans from the banks and financial institutions was to be insured by several insurers including respondents ICICI Lombard General Insurance Co. Ltd.and HDFC Ergo General Insurance Co. Ltd., hereinafter referred to as the 'insurer'. It was mandatory for the banks and financial institutions who had disbursed loans to the farmers to obtain insurance cover in respect of all such farmers. Under the scheme, the bank / financial institution concerned was required to send the requisite details including a Declaration to the insurer. The Declaration which the banks/financial institutions were to send to the insurer was to disclose the notified Weather Stations as well as Weather Centres from which the weather data was to be collected.
2. The complainants in these matters are farmers who had grown Gram crop in the villages of District Churu. The petitioner bank, while sending the requisite documents including Declaration Form to the insurer, named Pithisar as the notified Weather Centre though the Weather Centre at Pithisar was not functioning at that time. The name of the backup weather station was not disclosed in the Declaration Form so submitted by the petitioner bank to the insurer. The consolidate single premium required for insurance of the crop, however, was remitted to the insurer.
3. The complainants having suffered loss on account of bad weather in the area, claims were lodged by them. The insurer made payment as per the data available in respect of a Centre, namely, Khiwalsar. The complainants wanted compensation based upon the data available at the Weather Centre Jasrasar. Therefore, they approached the concerned District Forum by way of separate consumer complaints seeking the difference between the compensation computed as per the data available at Jasrasar and the compensation based upon the data available at Khiwansar.
4. The complainants were resisted by the insurer as well as by the petitioner bank. The petitioner bank admitted the mistake in the name of the Weather Centre given in the Declaration Form sent to the insurer. The insurer claimed that under the scheme, it was the bank which was made liable for any loss to the famers on account of any mistake on the part of the bank and since the mistake in recording the name of the Weather Centre in the Declaration Form happened at the end of the bank, it was for the bank to pay the difference claimed by the farmers/complainants.
5. The District Forum directed the petitioner as well as the insurer to pay the differential in the ratio of the 50% each alongwith 9% interest from the date on which the last payment was made by the insurer to the farmers. Cost of litigation quantified at Rs.2000/- was also awarded and the said cost of litigation was also to be shared by the bank and the insurer in the ratio of 50% each.
6. Being aggrieved from the order passed by the District Forum, the petitioner bank as well the insurer filed separate appeals before the concerned State Commission by way of appeals. The appeals having been dismissed, the petitioner bank is before this Commission by way of these revision petitions. However, the insurer has accepted the order passed by the State Commission and has not challenged the same.
7. It is evident from the Notification issued by the Govt. of Rajasthan that in Girdawar Circle of Churu District, Pithisar was the concerned Weather Centre, Jharia was backup Weather Centre -1 and Jasrasar was backup Weather Centre -2. The submission of the learned counsel for the petitioner is that in the Declaration Form sent by them to the insurer, the name of the concerned Weather Centre was by mistake given as Pithisar. This is accepted by the learned counsel appearing for some of the complainants. The learned counsel for the insurer, however, has no instructions as to which was the concerned Weather Centre named in the Declaration Form. It is, however, not in dispute before me that Pithisar was not functional at the time the Declaration Form was sent. Therefore, there is no scope for disputing that a mistake was committed by the petitioner bank in the Declaration Form sent to the insurer since a wrong Weather Centre was given. The mistake, however, appears to be bonafide considering that Pithisar was the concerned Weather Centre as per the Notification issued by Govt. of Rajasthan. Probably the petitioner bank was not aware at the time the Declaration Form was sent, that the Weather Centre at Pithisar had not been made functional by that time. Be that as it may, the question which arises for consideration is as to whether the mistake committed by the petitioner bank had in any manner affected the decision of the insurer on the question as to whether the proposal for insurance should be accepted by it or not or it had in any manner prejudicially affected the insurer. This is not the case of the insurer that had the bank given the name Jharia or Jasrasar as the backup Weather Centre, they would have not accepted the proposal. In my opinion, it was absolutely immaterial from the point of view of the insurer as to whether the concerned Weather Centre was Pithisar or Jharia or Jasrasar. Therefore, the mistake committed by the bank could not have influenced the decision of the insurer on the question whether to accept the proposal or not nor had it in any manner prejudicially affected the insurer. Therefore, in my opinion there would be no justification for directing the petitioner bank to pay 50% of the difference in the quantum of compensation payable to the complainants. The insurer having taken the premium and having insured the crop of the complainants, it was for the insurer alone to pay to the farmers in terms of the scheme under which the crop of the complainants was insured.
8. The learned counsel for the insurer has drawn my attention to the government guidelines referred in para 15 of the order of the District Forum whereunder, the banks were required to cross check with their records and bring the aberrations to the notice of the Insurance Co. The said guidelines according to the District Forum also provide that if no response is received from the bank within 15 days, the details given in the acknowledgement shall be considered final and no change would be accepted later on. The Guidelines according to the District Forum also provide that in case of error the concerned institution shall make good all the losses of the farmers. Though the guidelines have not been filed before this Commission, in my opinion, the concerned bank / financial institution was liable to make good the loss of the farmers in terms of the above-referred Guidelines only if the insurer was in any manner been prejudicially affected on account of the mistake committed by the bank/ financial institution. The bank cannot be penalized for a bonafide mistake made by it when no prejudice in any manner is caused to the insurer on account of such a bonafide mistake. Moreover, there is no evidence or even allegation of the insurer having sought any kind of clarification from the petitioner bank with respect to the concerned weather station. Therefore, the period of 15 days referred in the Guidelines may not even be applicable.
9. The learned counsel for the insurer has also drawn my attention to the Minutes of the Meeting held under the Chairmanship of the District Collector, Churu on 23.12.2015 wherein a decision was taken that the difference in the insurance claim amount should be borne 50-50% by ICICI Lombard Co. and the concerned bank. The same Minutes would also show that the representative of the bank present in the meeting had not consented to the aforesaid decision and had clearly stated that the decision could be taken only by State based representative of the bank, meaning thereby that the representative present on behalf of the bank in the meeting was not competent to consent to the aforesaid decision which required a decision by the State level reprehensive of the bank. Therefore, the petitioner bank, in my opinion, cannot be saddled with any liability on the basis of the Minutes of the above-referred meeting dated 23.12.2015.
10. For the reasons stated hereinabove, the revision petitions are disposed of with the following directions:-
(i) If the data for the relevant period is available at Pithisar Weather Station, the complainants shall be entitled to compensation calculated on the basis of the data available at the said Weather Station.
(ii) If no data for the relevant period is available at Pithisar Whether Centre, the complainants shall be entitled to compensation calculated on the basis of the data available at Jharia which was back up Weather Station-1 under the Notification issued by the government.
(iii) If the data for the relevant period is not available even at back up Weather Centre No.1, namely, Jharia, the complainants shall be entitled to compensation calculated on the basis of the data available at back up Whether Centre-2, namely, Jasrasar.
(iv) The difference in the compensation calculated in terms of this order and the compensation already paid to the complainants shall be paid to them by the insurer without any contribution by the petitioner bank.
(v) The complainants shall also be entitled to interest @ 8% p.a. on the differential compensation found payable to them in terms of this order w.e.f. the date on which last payment was made to them by the insurer till the date on which the payment in terms of this order is actually made.
(vi) The cost of litigation awarded by the District Forum shall be borne solely by the petitioner bank.
(vii) The compensation shall be calculated and paid in terms of this order within three months from today.
(viii) The conveyance charges wherever already not paid to the complainants shall be paid by the petitioner within three weeks from today, failing which the same will be recoverable as arrears of land revenue and shall be paid to the complainants after such recovery.
......................J V.K. JAIN PRESIDING MEMBER