Supreme Court of India
Trilochan Singh vs Kanta Devi And Ors. on 3 January, 2000
Equivalent citations: JT2000(1)SC544, (2000)9SCC223, AIRONLINE 2000 SC 625
Author: S.B. Majmudar
Bench: S.B. Majmudar, D.P. Mohapatra
ORDER S.B. Majmudar, J.
1. Leave granted.
2. We have heard learned Counsel for the appellant as well as the learned Counsel for the insurance company which is the main contesting party. By their consent the appeal is being disposed of finally. Rest of the respondent-claimants are already served.
3. The appellant who was the owner of the offending vehicle got his appeal against the award dismissed on account of non-deposit of Rs. 25,0007- which was the statutory requirement for entertaining the appeal.
4. In our view, looking to the facts and circumstances of the case especially when he was a retired army personnel and also in view of the further fact that the respondent insurance company has already paid the full amount to the claimants and the question of insurance company's realising the amount from the appellant in case the appellant fails in his appeal arises for consideration. Interest of justice will be served if the impugned order is set aside on condition that the appellant deposits an amount of Rs. 50,000/-(Rupees Fifty Thousand only) in additional to the already deposited amount of Rs. 10,000/- in the High Court within six weeks from today. Subject to deposit of this additional amount of Rs. 50,000/- by the appellant which will abide by the final result in the appeal, the appeal will be restored to the file of the High Court with a request to proceed with the same in accordance with law on merits in case the appellant deposits the additional amount of Rs. 50,000/- within six weeks from today. If such deposit is not made the appeal will stand dismissed as already ordered to the High Court. We express no opinion on the merits of the case.
5. The Civil Appeal is allowed accordingly with no order as to costs.
S.L.P. (C) Nos.________ of 1998. (CC Nos. 8821-8822)
6. Delay condoned.
7. In view of the aforesaid order in the Civil Appeal these Special Leave Petitions do not survive and are disposed of as such.