High Court Patna High Court - Orders

Divisional Manager vs Gyan Chandra Saluja @ Dhyancha on 20 July, 2010

Patna High Court – Orders
Divisional Manager vs Gyan Chandra Saluja @ Dhyancha on 20 July, 2010
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                      MA No.651 of 2009

      DIVISIONAL MANAGER, National Insurance Company Ltd., Santi
      Market Charch Road, Gaya represented through Shri Anjani
      Kumar working as A.O.and duly constituted attorney of
      National Insuracne Company havin its Regional Office at 4th
      Floor, Sone Bhawan, P.S. - Sachiwalaya, District - Patna.
                                  -------- Appellant ---- O.P.No.4.

                                  Versus

1.    GYAN CHANDRA SALUJA @ DHYANCHANDRA SALUJA, son of Sanwarmal
      Saluja.
2.    Kabita Saluja, wife of late Eqbal Saluja @ Vicky
3.    Akash saluja, Minor son of late Eqbal Saluja
4.    Anjali Saluja, Minor daughter of Eqbal Saluja
      Minors are represented through there next friend and natural
      Guardian, mother respondent no.2
      All are resident of Mohalla - Gurudwara Road, P.S. Kotwali,
      District - Gaya.
                             ------Claimants --- Respondent 1st Set.
5.    Oriental Insurance Company through its Divisional Manager,
      Gaya Division situated at R.J. Palace, Rai Kasinath more
      Swarjpuri Road, P.S. Civil Line District - Gaya, Insurer of
      truck bearing its Reg. No. WB37A-0406.
                                        ------- Opposite Party No.1
6.    Raj Kishore Mahto, son of P.N. Mahto, resident of
      Kalipahari, P.O. and P.S. - Assansole, District - Bardawan,
      Owner of Truck bearing its Reg. No. WB37A/0406,
                                        ------- Opposite Party no.2
7.    Nathun Prasad, son of Late Ramchandra Prasad, resident of
      Mohalla - Telbigha Rangbadhur Road, P.S.Kotwali, District -
      Gaya, Owner of Vehicle bearing Reg. No. BR2E5643.

                   -----Opposite Party no.3 --- Respondent 2nd Set.

                                   ***

For the Appellant : Shri Shailendra Kumar, Adv

****

04. 20.07.2010 Heard learned counsel for the

appellant, who expressed difficulty in

ascertaining of actual address of respondent

nos. 1 to 4 who as per service report, after

disposing of their house left the place. During

the course of submission, finding the case
2

before the court below bearing Motor Accidents

Claims Case No. 11/2009 pending in the court of

Additional District Judge VI, Gaya, as appears,

it was filed under section 166 of the Motor

Vehicles Act. It was advised to the appellant

to satisfy the liability as per order of the

court below under section 140 of the Act,

subject to final adjudication as to which of

the insurance company is liable to compensate

the claimants and to what extent the suggestion

is accepted.

In view of the above, this appeal

itself is hereby disposed of without any

adjudication on merit, leaving the extent of

liability inter se between the two insurance

companies involved to be decided by the claim

tribunal as submitted by learned counsel for

the appellant by framing specific issue. The

appellant shall pay the amount under award with

interest within a month. The statutory amount

deposited with this appeal be transmitted to

the court below through demand draft in the

names of claimants towards payment of

compensation.

Rajeev/
(Akhilesh Chandra, J.)