High Court Punjab-Haryana High Court

National Insurance Company Ltd vs Ajmer Kaur & Others on 8 December, 2009

Punjab-Haryana High Court
National Insurance Company Ltd vs Ajmer Kaur & Others on 8 December, 2009
FAO No.3782 of 2008(O&M)                                 1

IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                      FAO No.3782 of 2008(O&M)
                                      Date of decision: 8.12.2009


National Insurance Company Ltd.                    .....Appellant(s)


                               Versus


Ajmer Kaur & others                                ......Respondent(s)
CORAM:-     HON'BLE MR.JUSTICE RAKESH KUMAR GARG

                         * * *

Present:    Mr. Ashok Aggarwal, Sr. Advocate with Mr. Ashwani Talwar,
            Advocate for the appellant.

Mr. G.S. Sandhu, Advocate for respondent No.5.

Rakesh Kumar Garg, J.(Oral)

CM No.28605-CII of 2009

Application is allowed subject to all just exceptions. Affidavit of

N.S.R.C Prasad, Chairman-cum-Managing Director, National Insurance

Company Limited, Kolkata is taken on record.

FAO No.3782 of 2008

This appeal was filed by the appellant/insurance company

against the award of the Tribunal on the ground that the compensation

awarded by the Tribunal is excessive. It is the grouse of the appellant that

application under Section 170 of the Motor Vehicles Act, 1988, filed by the

appellant was not decided by the Tribunal despite repeated requests by its

counsel, Shri Swaran Singh Rattol, Advocate.

In support of his contentions, learned counsel for the appellant

has placed on record an affidavit of Shri Swaran Singh Rattol, Advocate.

However, this Court found the aforesaid averments contrary to the record
FAO No.3782 of 2008(O&M) 2

and in these circumstances, comments of the Presiding Officer of the

learned Tribunal were called. Notice was also issued to Shri Swaran Singh

Rattol, Advocate to file additional affidavit, if any. Comments of the

Presiding Officer of the Tribunal were received and according to these

comments, the application under Section 170 of the Motor Vehicles Act,

1988 was not pressed by Shri Swaran Singh Rattol, Advocate, learned

counsel appearing on behalf of the appellant/company at any stage.

In view of the aforesaid comments and in the absence of any

further material on record to controvert the same, notice was issued to the

Chairman-cum-Managing Director (CMD) of the appellant-company to

appear in person and to explain the conduct of the appellant for taking a

false stand. Vide order dated 5.11.2009, the CMD of the appellant-

company was directed to appear before this court on 30.11.2009.

Civil Misc. application No.26925-CII of 2009 was filed by the

appellant-company seeking exemption of the CMD, which was rejected

vide order dated 17.11.2009. Thereafter, another Civil Misc. application

No.27580-CII of 2009 was filed for exemption of the CMD from appearance

before this Court on 30.11.2009 by the appellant-company. The same was

also rejected. On 30.11.2009, the aforesaid CMD was not present though

an affidavit dated 28.11.2009 sworn by him at Chennai was filed in the

court seeking exemption from his appearance. Vide order dated

30.11.2009, the aforesaid CMD was given another opportunity to appear

before this Court on 8.12.2009.

Today, Shri N.S.R.C. Prasad, CMD of the appellant-company

is present in court and has tendered his unconditional apology before this

court and has also admitted the fact that the ground raised before this court

on the basis of the application under Section 170 of the Motor Vehicles

Act, 1988 was inaccurate, however, the aforesaid error was described to
FAO No.3782 of 2008(O&M) 3

be a bona fide mistake.

The unconditional apology tendered by the CMD of the

appellant, who is also present in Court, is accepted. It has further been

assured on his behalf to this Court that corrective/remedial measures will

be taken to see that such errors/mistakes as have been committed in this

case may not occur again and while filing the appeal on behalf of the

Company every endeavour shall be made and it will be ensured that

averments made in the appeal are not contrary to the record.

In view of the aforesaid apology and assurance given to this

Court, no further action is required in this regard.

Learned counsel for the appellant has very fairly stated that he

is not pressing the arguments based upon the fact that application of the

appellant under Section 170 of the Motor Vehicles Act, 1988 was not

decided by the Tribunal.

Since this appeal was filed challenging the impugned award

only on the question of quantum of compensation and since there was no

permission granted by the Tribunal under Section 170 of the Motor

Vehicles Act, 1988 and further that the appellant has not pressed the

argument as raised earlier, I find no merit in this appeal.

Dismissed.

December 8, 2009                             (RAKESH KUMAR GARG)
ps                                                   JUDGE