Rajasthan High Court - Jaipur
National Insurance Co Ltd vs Smt Nanchi Devi & Ors on 21 February, 2013
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JAIPUR BENCH, JAIPUR JUDGMENT 1. S.B. Civil Misc. Appeal No. 1952/2009 S.B. Civil Misc. Stay Application NO.1056/2009 (The National Insurance Co. Ltd. Versus Smt. Nanchhi Devi & Ors.) 2. S.B. Civil Misc. Appeal No. 1951/2009 S.B. Civil Misc. Stay Application NO.1055/2009 (The National Insurance Co. Ltd. Versus Shiv Pal & Ors.) Date of Judgment :: 21st February, 2013 HON'BLE MR. JUSTICE MAHESH CHANDRA SHARMA Mr. R.P. Vijay, counsel for the Insurance Co. Mr. B.C. Rawat ) counsel for the Mr. Akshat Chaudhary) respondents BY THE COURT:
Since both the appeals arise out of one judgment and award passed by MACT, hence the arguments have been heard together and they are being decided by this common judgment.
At the very outset, learned counsel for the Insurance Co. submits that the learned Tribunal while passing the impugned award has not taken into consideration the objections which he has raised by way of the aforesaid appeal. The finding of the learned Tribunal on issue no. 3 is contrary to the material available on record. Thus, the impugned award passed by the learned Tribunal qua issue no.3 be quashed and set aside and the matter be remanded to the learned Tribunal with the direction to decide the matter afresh in the light of objections which he has raised by way of the aforesaid appeal.
E Converso, the learned counsel for the respondents defended the impugned award and stated the same to be just and apposite.
I have heard learned counsel for the parties and carefully perused the relevant material on record including the impugned award.
In my considered view, the learned Tribunal while passing the impugned award has not gone through the facts of the case and passed the impugned award surreptitiously. Thus, the impugned award passed by the learned Tribunal needs interference by this Court.
In the result, both the appeals are partly allowed and the impugned award dated 2.1.2009 passed by the learned Tribunal, qua issue no. 3 is quashed and set aside with the direction to the learned Tribunal to decide the matter afresh as early as possible, qua issue no. 3 in the light of grounds raised by the learned counsel for the appellant in the aforesaid appeals and the judgments to be cited by learned counsel for the parties, if any, after issuing notice to all the concerned parties and giving opportunity of hearing to them.
Both the parties are directed to appear before the learned Tribunal on 21.5.2013.
The stay applications also stand disposed of accordingly.
(MAHESH CHANDRA SHARMA),J.
All corrections made in the judgment / order have been incorporated in the judgment / order being E-mailed.
Dilip Khandelwal PA