High Court Patna High Court - Orders

New India Assurance Company vs The State Of Bihar &Amp; Ors on 28 March, 2011

Patna High Court – Orders
New India Assurance Company vs The State Of Bihar &Amp; Ors on 28 March, 2011
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                       CWJC No.5846 of 2006
                 NEW INDIA ASSURANCE COMPANY
                             Versus
                    THE STATE OF BIHAR & ORS
                            -----------

02/ 28.03.2011 Petitioner- Insurance Company is aggrieved by

the judgment and award of the Permanent Lok Adalat,

Muzaffarpur dated 16.2.2006, Annexure-1 whereunder

accident claim of Lal Babu Rai has been allowed without

there being consent for disposal of the dispute by the Lok

Adalat. In the circumstances, it is submitted that the award

of the Lok Adalat is wholly without jurisdiction as in the

case of dispute the Lok Adalat does not have the

jurisdiction to adjudicate the dispute, it can only pass order

on the basis of the agreement reached between the victim,

the owner of the vehicle and the Insurance Company.

From the award of the Lok Adalat dated

16.2.2006, Annexure-1, it appears that the accident in

question took place on 25.8.2004 and the matter remained

pending in the Lok Adalat for about two years and

thereafter before this Court for about four years.

In the circumstances, I deem it expedient to

direct the petitioner-Insurance Company to serve notice of
2

these proceedings on the claimant Lal Babu Rai and the

owner of the vehicle, Rabindra Singh so that appropriate

orders are passed in this matter in their presence as early

as possible.

Put up after three weeks maintaining its position

in the same list.

Arjun/                                     ( V. N. Sinha, J.)