Rajasthan High Court – Jodhpur
M/S Singhvi Motors vs Dakhu Bai & Ors on 24 October, 2009
CMA-779/2000-M/s Singhvi Motors Vs. Mst. Dakhu Bai & Ors. Judgment dt.24.10.09
1/2
S.B. CIVIL MISC. APPEAL NO.779/2000
M/s Singhvi Motors Vs. Mst. Dakhu Bai & Ors.
Date of order : 24th October, 2009
PRESENT
HON'BLE DR. JUSTICE VINEET KOTHARI
Mr. Sajay Mathur for the appellant-owner.
Mr. Dilip Kawadia for the respondent-claimants.
-------
1. By the agreement of both the learned counsels, this
appeal under Section 173 of MV Act is disposed of in the following
terms:
2. Learned counsel for the appellant-owner of the vehicle
submits that amount of Rs.50,000/- under the impugned award was
already deposited by the appellant under "no fault clause" under
Section 140 of the MV Act. Further the cheque of Rs.1,63,000/-
given to the respondent-claimants under a compromise entered into
between the parties would be encashed if now presented by the
claimants for collection to the Bank of the appellant company.
Learned counsel for the appellant owner of the vehicle
undertakes that the said cheque would be encashed upon presentation.
CMA-779/2000-M/s Singhvi Motors Vs. Mst. Dakhu Bai & Ors. Judgment dt.24.10.09
2/2
If the aforesaid cheque which was already given of Rs.1,63,000/-, is
available with the respondent-claimants, the same may be presented
now for collection by them and if no such cheque is available then
fresh cheque may be given by the appellant which would be
encashed. Thus with the total payment of Rs.1,63,000/- under the
aforesaid compromise plus Rs.50,000/- already deposited by the
appellant is paid to the respondent-claimants, the claim of the
respondents would stand satisfied and the claimants would not claim
anything further under the impugned Award. This is agreed to by
learned counsel for the respondent-claimants.
3. This appeal is accordingly disposed of in the aforesaid
terms by mutual consent of the parties. No costs.
[ DR. VINEET KOTHARI ], J.
item No.51
babulal/