Rajasthan High Court – Jodhpur
The Oriental Insurance Company … vs Smt. Dhopali & Ors on 4 March, 2010
!! 1 !!
D.B. CIVIL SPECIAL APPEAL NO.71/2003
(The Oriental Insurance Company Ltd. Vs. Smt.Dhopali & Ors.)
Date of Order :: 04.03.2010
HON'BLE MR. JUSTICE A.M. KAPADIA
HON'BLE MR. JUSTICE GOPAL KRISHAN VYAS
Mr.R.K. Mehta, for the appellant.
Mr.Narpat Singh, for the respondents.
This special appeal has been filed under
Section 18 of the Rajasthan High Court Ordinance,
1949 against the judgment of learned Single Judge
dated 22nd May, 2002 passed in Civil Misc. Appeal
No.636/1996, by which, the appeal filed by the
insurance company has been allowed and the
judgment and award impugned was modified to the
extent of liability of the appellant.
The learned Single Judge has passed the
following order:-
"In view of the above discussion, this
appeal is allowed. The judgment and
award impugned is modified in that the
liability of the appellant insurance
company is held to be limited to the
extent of Rs.15,000/- and interest
thereon. The appellant insurance
company is, however, directed to pay
the entire amount of compensation
alongwith interest to the respondent-
claimants within a period of three
months from today but shall be entitled
to recover the excess amount from the
owner of the insured vehicle paid
beyond its liability. There shall,
however, be no order as to costs."
Learned counsel appearing on behalf of
respondents has invited attention of this Court towards
the judgment reported in 2007 (1) DNJ (Raj.) p. 569
(R.S.R.T.C. & Ors. Vs. Vaibhav Kumar & 29 Ors.), in
which, the Division Bench of Rajasthan High Court at
Jaipur Bench has held in para 27 that no further appeal
!! 2 !!
(by whatever name called, letters patent appeal or
special appeal) shall lie to the Division Bench of the
same High Court. Para 27 reads as follows:-
"The Supreme Court in the case of
Kamal Kumar Dutta has expounded the
legal position with reference to Section
100-A in unambiguous terms that where
appeal has been decided from an
original order by a Single Judge, no
further appeal has been provided and
that power which used to be there
under the Letters Patent of the High
Court has been subsequently
withdrawn. Applying this ratio, it would
be seen that the order/award passed by
the Motor Accident Claims Tribunal is an
original order and against that an
appeal has been provided before the
High Court under Section 173 of the
Motor Vehicles Act, that is, an appeal
from the original order. In this view of
the matter, no further appeal (by
whatever name called, letters patent
appeal or special appeal) shall lie to the
Division Bench of the same High Court."
In th is view of the matter, this special
appeal is dismissed as not maintainable.
(GOPAL KRISHAN VYAS), J. (A.M. KAPADIA), J.
A.K. Chouhan/-