High Court Punjab-Haryana High Court

Dharampal vs Sanjay & Ors on 20 August, 2009

Punjab-Haryana High Court
Dharampal vs Sanjay & Ors on 20 August, 2009
CR No.6465 of 2007                                              1



      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH



                                     CR No.6465 of 2007
                                     Date of Decision: 20.08.2009



Dharampal                                                ...Petitioner

                        Vs.

Sanjay & Ors.                                            ..Respondents



Coram: Hon'ble Mr. Justice Vinod K.Sharma



Present:    Mr.S.R.Hooda, Advocate,
            for the petitioner.

            Mr.Neeraj Khanna, Advocate,
            for respondent No.4.

                        ---

      1.    Whether Reporters of Local Newspapers may
            be allowed to see the judgment?

      2.     To be referred to the Reporters or not?

      3.     Whether the judgment should be reported in
             Digest?
                        ---

Vinod K.Sharma,J. (Oral)

This revision petition is directed against the order passed by the

learned Motor Accident Claims Tribunal, Sonepat (for short the Tribunal)

vide which application moved by the petitioner/claimant for amendment of

claim petition was ordered to be dismissed.

CR No.6465 of 2007 2

The petitioner filed a claim petition on 24.9.2004 claiming

compensation on account of injuries suffered by the petitioner in a motor

vehicular accident which took place on 10.6.2004. The case set up by the

petitioner was that offending vehicle was TATA Sumo bearing

registration No.HR-15B-3938. Same number was pleaded in the petition.

Written statement was filed. Thereafter parties led evidence

wherein vehicle number was again given as HR-15-B-3938. It was pleaded

by the petitioner that actual registration number of he vehicle was HR-15-

3938 and amendment was sought to correct the typographical error. Copy

of the challan was produced in support of amendment application, wherein

number of vehicle was shown different on different places. At some places

number of vehicle was shown to be HR 15B-3938, whereas at some other

places it was shown as HR-15-3938.

The contention of the petitioner was that it was due to this that

wrong number was mentioned. It was alleged that vide recovery memo the

police had taken into possession vehicle bearing registration No.HR-15-

3938.

The application was contested primarily on the plea that

mechanical examination of vehicle HR-15B-3938 was conducted and

therefore, the petitioner could not be allowed to amend the petition at this

belated stage. The plea was accepted by the learned Tribunal.

On consideration of the matter, I find that the impugned order

cannot be sustained. Once it was not disputed that in the recovery memo the

police had taken vehicle No.HR-15-3938 in custody. Thus, there was no
CR No.6465 of 2007 3

occasion whatsoever, to mechanically examine vehicle No.HR-15B-3938.

Description of the vehicle and the make given in the petition tally with the

vehicle bearing No.HR-15-3938.

It may also be noticed here that vehicle No.HR-15-3938 stood

insured with the Insurance Company and therefore, there is hardly any

reason for the Insurance Company to contest the claim petition if vehicle

number was not No.HR-15-3938.

The amendment sought, therefore, was merely to correct,

typographical error, and was otherwise, necessary for the adjudication of

the dispute.

The revision petition is allowed. The impugned order is set

aside, and the application filed by the petitioner under Order 6 Rule 17 of

the Code of Civil Procedure for the amendment of the petition is allowed

but with no order as to costs.


                                                  (Vinod K.Sharma)
20.08.2009                                             Judge
rp