High Court Madhya Pradesh High Court

The New India Assurance Company … vs Champa Devi Jaiswal And Ors. on 27 October, 1987

Madhya Pradesh High Court
The New India Assurance Company … vs Champa Devi Jaiswal And Ors. on 27 October, 1987
Equivalent citations: I (1988) ACC 75
Author: B Lal
Bench: B Lal


JUDGMENT

B.M. Lal, J.

1. Shri R.P. Verma for the appellant. Shri R.R. Jaiswal for the respondent No. 1 takes notice.

2. Heard the learned Counsel on the question of admission.

3. This appeal is filed against an interlocutory order dated 5-7-87 whereby the Claims Tribunal, exercising its jurisdiction Under Section 92-A of the Motor Vehicles Act, granted interim award of Rs. 15000/- against the appellant New India Assurance Company Ltd. Jabalpur. The learned Counsel appearing for the appellant submitted Branches of the appellant Insurance Company at Rewa and Jabalpur, both have been impleaded as parties and therefore, it be specifically direct that the order of the said interim award is to be complied with by the appellant Insurance Company’ Branch at Rewa or at Jabalpur.

4. The order impugned is specific on the point it requires no clarification. In para 4 of the impugned order, the Claims Tribunal has directed appellant New India Assurance Company Jabalpur Branch to pay the amount of interim award i.e. Rs. 1500 within three months. Hence the order impugned do not call for any interference.

5. The appeal has no substance and is hereby dismissed.

6. It appears that without going through the order impugned minutely this appeal was filled and the office mechanically requisitioned the entire record of the trial Court, with the result the trial before the Claims Tribunal was held up. The Additional Registrar (J) should be very particular in requisitioning the lower Court’s record.

7. It may further be observed that in this case the order dated 5-7-86 has been challenged and the appeal was filed on 9-10-86. It was after a year that the appeal has been placed for admission with the result since last one year the trial of the claim case is held up. It appears that by the mistake of the office, the trial of the case has been delayed.