In the High Court of Punjab & Haryana at Chandigarh
Civil Revision No. 5068 of 2008
Date of decision: March 18, 2009
Raj Kumar
... Petitioner
vs.
Presiding Officer, Motor Accident Claims Tribunal, Karnal and others
... Respondent
Coram: Hon’ble Mr. Justice A.N. Jindal
Present: Mr. Namit Sharma, Advocate for the petitioner.
Mr. Rajbir Wasu, Advocate for
Mr. Puneet Sharma, Advocate for the respondent No.4.
A.N. Jindal, J (oral)
A specific prayer has been made by the learned counsel the
petitioner to withdraw the instant petition and to file fresh application on the
same cause of action in view of the judgment titled as H.S. Ahammed
Hussain vs. Irfan Ahammed, 2002 (3) RCR (Civil) 563 wherein it was
observed that it was not proper to order fixed deposit of the amount in case
of adults.
Under the circumstances, the instant petition is dismissed as
withdrawn with liberty to file fresh application on the same cause of action.
March 18, 2009 (A.N. Jindal) deepak Judge