High Court Punjab-Haryana High Court

Balwinder Singh vs Amarnath And Others on 5 August, 2009

Punjab-Haryana High Court
Balwinder Singh vs Amarnath And Others on 5 August, 2009
F.A.O.No.498 of 2005                                                  1


      IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
                 HARYANA AT CHANDIGARH.


                                           F.A.O.No.498 of 2005
                                           Date of Decision:-5.8.2009



Balwinder Singh                                        ...Appellant

                                     Versus

Amarnath and others                                    ...Respondents

CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR GARG

Present: Mr.Inderjit Sharma, Advocate for the appellant.

Rakesh Kumar Garg, J. (Oral):

This is owner’s appeal challenging the impugned award

passed by the Motor Accident Claims Tribunal, Chandigarh, only to

the extent of granting liberty to the Insurance Company to claim

reimbursement of the awarded amount from him.

The present appeal was admitted for hearing only against

respondent No.5 i.e. Insurance Company and qua others, the same

stood dismissed vide order dated 19.7.2005. It is also a matter of

record that FAO No.347 of 2003 filed by the claimants for

enhancement of compensation against the impugned award was

allowed by this Court vide its judgment dated 9.8.2006.

A perusal of the impugned award shows that the Tribunal

gave finding that Mahabir Singh Driver of the offending vehicle was

not holding a valid driving licence at the time of accident as the

aforesaid driving licence was valid till 21.5.2002 only and it was never
F.A.O.No.498 of 2005 2

renewed and, therefore, respondent No.1 was not holding a valid

driving licence at the time of accident on 1.9.2002. There is nothing

on record to challenge the aforesaid findings of the Tribunal, In fact,

learned counsel appearing on behalf of the appellant was unable to

assail these findings of the Tribunal.

In view of aforesaid, I find no merit in this appeal.

Dismissed.




                                                 (Rakesh Kumar Garg)
5.8.2009                                                  Judge
AS