C.R. No. 622 of 2009 (O&M) 1
IN THE PUNJAB AND HARYANA HIGH COURT AT
CHANDIGARH
C.R. No. 622 of 2009 (O&M)
Date of Decision : 31.8.2009
Harish Chander
.......... Petitioner
Versus
Purshotam Lal & others
...... Respondents
CORAM : HON'BLE MR. JUSTICE VINOD K. SHARMA
Present : Mr. R.S. Mamli, Advocate
for the petitioner.
Mr. Vinod Gupta, Advocate
for respondent No.3.
Ms. Maninder Kaur , Advocate
for respondent No. 4.
****
VINOD K. SHARMA, J. (ORAL)
This order shall dispose of Civil Revision No. 622 of 2009
titled Harish Chander Vs. Purshotam Lal & others and Civil Revision No.
652 of 2009 titled Kamlesh Rani & others Vs. Purshotam Lal & others.
By way of these revision petitions the petitioners have
challenged the order passed by the learned Motor Accident Claims Tribunal,
Kurukshetra vide which application moved by the petitioners for release of
the compensation awarded, has been declined, for the reason that the
amount can only be withdrawn after the security is given by the owner to
the insurance company for refund of the amount.
C.R. No. 622 of 2009 (O&M) 2
In view of the liberty granted to the Insurance Company in
main award to recover the amount from the owner of the offending vehicle,
the impugned order has been passed by the learned Motor Accident Claims
Tribunal.
The impugned order reads as under :-
“MACT Case No. 33 of 2004 titled
Harish Chand Versus Purshotam Lal
was decided by my learned
Predecessor by award dated
14.3.2005. Two other cases bearing
No. 34 of 2004 titled Harish Chand
Versus Purshotam Lal and No. 35 of
2004 titled Kamlesh Rani etc.
Versus Purshotam Lal etc. of the
same occurrence were also pending
which were also decided by the
same award.. Application has been
made for release of amount in MACT
Case No. 33 of 2004 titled Harish
Chander Versus Purshotam Lal and
MACT Case No. 34 of 2004 titled
Harish Chander Versus Purshotam
Lal. The application be
registered. Amounts of Rs.
10,000/- and Rs. 1,36,360/-
respectively were awarded in said
cases. It was further directed
that amounts shall be payable by
respondent No.3 National Insurance
Company Limited and it shall be
entitled to recover the same from
respondent No.1 and 2 namely
C.R. No. 622 of 2009 (O&M) 3Purshotam Lal and Leveleen Kaur.
It was further directed that
unless security w as furnished by
the driver and owner. The amount
shall not be disbursed to the
petitioner.
No security has so far been
furnished. Learned counsel for the
applicant has contended that the
amount was put in the fixed
deposit and the FDR has matured.
Be that as it may, this Court
cannot go beyond the order passed
by my learned Predecessor. The
amount cannot be disbursed till
security is furnished as ordered
by him. The application for
release of the amount is therefore
rejected. However, to save the
petitioner from financial loss, it
is directed that the FDR be got
renewed for further period of one
year. File be consigned.”
The learned counsel for the petitioners contends that the
impugned order is patently without jurisdiction, as the learned Motor
Accident Claims Tribunal has no such jurisdiction to withhold the decretal
amount. The decree-holder is entitled to recover under the award. Once the
liability was fixed on the Insurance Company with liberty to recover the
same from the owner it could not in any way affect the rights of the
petitioners, who have absolute right to recover the amount deposited for
payment with the executing Court.
C.R. No. 622 of 2009 (O&M) 4
I find force in the contention raised. The Tribunal was bound to
release the amount deposited by the Insurance Company to the petitioners in
execution of the award. The learned Tribunal could not withhold the amount
merely` for want of security by the owner to the insurance company for
refund of the amount. The amount is to be recovered by the Insurance
Company from the owner, in which the petitioners i.e. the claimants have no
roll whatsoever.
For the reasons stated above, both the revision petitions are
allowed. The impugned order is set aside. The learned Motor Accident
Claims Tribunal, Kurukshetra is directed to release the awarded amount to
the claimants / petitioners immediately.
31.8.2009 ( VINOD K. SHARMA ) 'sp' JUDGE