C.R.No.3039 of 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
C.R.No.3039 of 2009.
Decided on August 17, 2009.
Lakhbir Singh
.. Petitioner
VERSUS
Davinder Kaur and others.
.. Respondents
***
CORAM: HON'BLE MR.JUSTICE M.M.S.BEDI
PRESENT Ms.Indu Bahri, Advocate, for
Mr.S.K.Mahajan, Advocate,
for the petitioner.
Mr.Pardeep Rajput, Advocate,
for respondent No.1.
M.M.S. BEDI, J. (ORAL)
Vide impugned order dated 16.02.2009, the Motor
Accident Claims Tribunal, has permitted the claimant-respondent to
withdraw the claim petition with liberty to file a fresh petition on
account of technical flaw.
Counsel for the petitioner has contended that the
said permission has been granted contrary to the provisions of Order
23 Rule 1 CPC.
The respondent had not been able to point out any
formal defect or any technical flaw. The claimant-respondent had led
evidence and produced witnesses, but on 16.02.2009, instead of
… 1
C.R.No.3039 of 2009
producing the witnesses of the claimant, counsel for the claimant
made a statement for withdrawal of the claim petition with a request
for permission to file fresh one.
I have heard counsel for the petitioner as well as
counsel for the respondents.
Counsel for the respondents has submitted that on
account of improper verification as required under Order Rule 14
CPC, and other technicalities which have though not been noted in
the order, the respondent-claimant wanted to withdraw the petition
and file a fresh one.
Without expression of any opinion regarding the
technical flaws, I do not deem appropriate to interfere in the order.
However, I am of the opinion that the claim Tribunal, should have
ordered the deposit of costs in case fresh claim petition is filed on
the same cause of action.
I do not find any ground to interfere in the order
dated 16.02.2009, because it has been informed by counsel for the
respondents that the fresh petition has been filed and the written
statement has also been filed by the petitioner.
In view of the above circumstances, this petition is
disposed of having rendered infructuous.
(M.M.S.BEDI)
JUDGE
August 17, 2009.
rka
… 2