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

Reliance General Insurance Co Ltd vs Santra Devi And Others on 22 September, 2016

                             1

 IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
              JAIPUR BENCH, JAIPUR.
                 J U D G M E N T
          S.B. Civil Misc. Appeal No.3390/2011

Reliance General Insurance company Ltd., through
Manager Divisional Office Presidency Building,
Third Floor MG Road, Gurgaon, having its Regional
Office at Maker Tower Queens Road, Vaishali Nagar,
Jaipur through its Constituent Attorney.
                          ...Non Claimant/Appellant
                      Versus

1.   Santra Devi W/o late Makkhanlal Gurjar, by
     caste Gurjar, aged about 57 years, R/o 12,
     Chhawani, Neem Ka Thana, District Sikar,
     presently     R/o Plot No. 185, Braj Vihar
     Colony, Jagatpura Jaipur
2.   Leeladhar, S/o Late Makkhanlal Gurjar, aged
     about 30 years
3.   Babulal, S/o Late Makkhanlal Gurjar, aged
     about 38 years
claimants respondents no. 2 & 3 are R/o Plot No.

185, Braj Vihar Colony, Jagatpura Jaipur, presently R/o Bhagwan Mahaveer Cancer Society, JLN Marg, Mahaveer Marg, Jaipur.

....Claimants/Respondents

4. Banwarilal Saini, S/o Mamraj Saini, by caste Mali, R/o Ward No. 17, Khetri, Police Station and Tehsil Khetri, Distt. Jhunjhunu (Owner of Bus No. RJ-19-P-7651).

5. Gopiram S/o Jamanlal, by caste Namalum, aged about 40 years, R/o Nanuwali Bawri, Khetri Police Station and Tehsil Khetri, District Jhunjhunu (Driver of Bus No. RJ-19-P-7651) ....Non Claimants / Respondents DATE OF JUDGMENT : 22.09.2016 HON'BLE MR. JUSTICE MAHESH CHANDRA SHARMA 2 Mr. Virendra Agrawal, counsel for appellant(s) Mr. Omveer Saini, counsel for the respondent/s This appeal has been filed by the appellant(s) against the judgment and award passed by the learned Tribunal.

At the very outset, learned counsel for the appellant(s) submits that the learned Tribunal while passing the impugned judgment and award has not taken into consideration the grounds which he has raised by way of aforesaid appeal(s). The finding of learned Tribunal on issue no. 1 & 4 is contrary to the material available on record. Thus, the impugned judgment and award passed by the learned Tribunal qua aforesaid issue(s) be quashed and set aside and the matter should be remanded to the learned Tribunal with the direction to decide the matter afresh qua aforesaid issue(s) in the light of grounds which he has raised by way of aforesaid appeal(s).

On the other hand, the learned counsel for the respondent(s) though opposed the same but requested that the learned Tribunal may be directed to hear him/them at the time of deciding the matter afresh on the aforesaid issue/s, and he/they may be permitted to raise all the objections to the grounds as have been raised in this appeal.

I have heard learned counsel for the parties and carefully perused the relevant material on record including the impugned judgment and award.

In my considered view, the learned Tribunal while passing the impugned judgment and award has not appreciated the facts of the case and the grounds raised by the learned counsel for the appellant(s) by way of instant appeal(s) in a proper manner and passed the impugned judgment and award surreptitiously. Thus, the impugned judgment 3 and award passed by the learned Tribunal needs interference by this court.

In the result, the appeal(s) is/are partly allowed; the impugned judgment and award passed by learned Tribunal qua aforesaid issue(s) is quashed and set aside and the matter is remanded to the Tribunal with the direction to decide the matter afresh qua aforesaid issue(s) as early as possible, in the light of grounds raised by the learned counsel for the appellant(s) by way of the aforesaid appeal(s) and the judgment(s) 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.

However, it is made clear that if any amount has been received by the claimant(s) under the impugned award, the same shall not be recovered from him/them till disposal of the claim petition by the learned Tribunal afresh qua aforesaid issue(s).

Both the parties have requested for a specific date for their appearance before the Tribunal, hence they are directed to appear before the learned Tribunal on 5.12.2016.

Record, if any, be sent back.

(MAHESH CHANDRA SHARMA)J. DK