FAO No.4795 of 2009 (O&M) 1
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
FAO No.4795 of 2009 (O&M)
Date of decision: 27.10.2009
Krishan Kumar son of Bant Ram ......Appellant(s)
Versus
Karam Singh son of Hari Singh ......Respondent(s)
CORAM:- HON’BLE MR.JUSTICE RAKESH KUMAR GARG
* * *
Present: Mr. B.S. Thind, Advocate for the appellant.
Rakesh Kumar Garg, J.(Oral)
The present appeal has been filed by the driver of the
offending vehicle. Along with this appeal, an application has been filed for
granting exemption to the appellant from depositing of Rs.25,000/- as
envisaged under Section 173 of the Motor Vehicles Act, 1988. The sole
ground taken in this application for exemption is that the Insurance
Company has already deposited the whole amount of compensation as
awarded by the Tribunal and therefore, there is no need to deposit the
amount of Rs.25,000/- while filing this appeal. I am afraid, the ground
raised by the learned counsel for the appellant is against the express
provisions of law.
It is well settled that right to appeal is a statutory right and the
same can be availed only in accordance with the provisions of law.
Section 173 of the Motor Vehicles Act, 1988 reads as follows:
“Appeals.-(1) Subject to the provisions of sub-section (2)
any person aggrieved by an award of a Claims Tribunal
may, within ninety days from the date of the award,
prefer an appeal to the High Court.
FAO No.4795 of 2009 (O&M) 2
Provided that no appeal by the person who is required to
pay any amount in terms of such award shall be
entertained by the High Court unless he has deposited
with it twenty-five thousand rupees or fifty per cent of the
amount so awarded, whichever is less, in the manner
directed by the High Court.
Provided further that the High Court may entertain the
appeal after the expiry of the said period of ninety days,
if it is satisfied that the appellant was prevented by
sufficient cause from preferring the appeal in time.
(2) No appeal shall lie against any award of a Claims
Tribunal if the amount in dispute in the appeal is less
than ten thousand rupees.”
Since under Section 173 of the Motor Vehicles Act, it is pre-
requisite to deposit the amount of Rs.25,000/- or 50% of the amount
awarded whichever is less, before filing the appeal on behalf of the
driver/owner/insurer and the said amount having not been deposited, the
application under Section 173 of Motor Vehicles Act, 1988 is liable to be
rejected.
Ordered accordingly.
Since the appellant has failed to deposit the amount as
envisaged under law,thus, there is no properly constituted appeal before
me. Hence, the present appeal is also dismissed.
October 27, 2009 (RAKESH KUMAR GARG) ps JUDGE