1
ITEM NO.2 LOK ADALAT NO.2 SECTION XVII
SUPREME COURT LOK ADALAT
C.A.No. Of @
Petition(s) for Special Leave to Appeal (Civil) No(s).19493/2007
(From the judgement and order dated 22/03/2007 in MA No. 238/2005 of The HIGH
COURT OF JHARKHAND AT RANCHI)
ANIL KUMAR SHARMA Petitioner(s)
VERSUS
NEW INDIA ASSURANCE CO. LTD. & ORS. Respondent(s)
Date: 06/09/2008 The above appeal was taken up today for settlement.
CORAM :
HON’BLE THE CHIEF JUSTICE
HON’BLE Dr. JUSTICE ARIJIT PASAYAT
HON’BLE MR. JUSTICE P. SATHASIVAMFor Petitioner(s)/ Mr. R.C. Gubrele,Adv.
appellant(s)/ Mr.K.R.GUpta, Adv. in person Mr.Satbir S.Pillania, ADv.
For Respondent(s)/ Mr. Debasis Misra,Adv.
In person
This matter was taken up at the Supreme Court Lok Adalat with the
consent and agreement through their counsel. The following order/award is passed
:-
Leave granted.
The claimant is the appellant before us. The Motor Vehicles Accident
Claims Tribunal had awarded a sum of Rs.70,000/- towards compensation for the
2
death of the deceased. The High Court has enhanced it to a sum of Rs.1,50,000/-.
The appellant has filed
3
this appeal before us for enhancement of that amount. The deceased, at the time
of his death, was a retired public sector employee and was aged about 62 years.
Having regard to the facts and circumstances of the case, we find that, in addition
to the amount already paid, as full final settlement, the insurance company is
directed to pay another sum of Rs.1 lac including interest towards the claim of the
appellant.
The appeal is disposed of.
(P.Sathasivam) (Dr.Arijit Pasayat) (K.G.Balakrishnan)