High Court Punjab-Haryana High Court

Union Of India vs Sh.Ranbir Singh And Others on 27 November, 2009

Punjab-Haryana High Court
Union Of India vs Sh.Ranbir Singh And Others on 27 November, 2009
       IN THE HIGH COURT OF PUNJAB AND HARYANA
                     AT CHANDIGARH

                         FAO No.413 of 1994(O&M)
                         Date of Decision 27.11.2009

Union of India
                                                  ...... Appellant

                         VERSUS

Sh.Ranbir Singh and others
                                                  ...... Respondents

CORAM:- HON'BLE MR. JUSTICE A.N.JINDAL

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

         Mr.Gopal Mittal, Advocate,
         for the respondent-Insurance Company.
                      *****

A.N.JINDAL, J(ORAL):

This appeal,preferred by the appellant-claimant Union of India

(herein referred as ‘the appellant’) is directed against the order dated

19.07.1993, passed by Motor Accident Claims Tribunal, Bathinda,

dismissing the claim petition of the appellant.

Arguments heard. The Tribunal has dismissed the claim

petition preferred by the appellant on account of the damage caused to the

vehicle Shaktiman belonging to them on account of the accident which took

place on 12.09.1989. No evidence has been led despite opportunities given

to the appellant. As such, the claim petition was bound to be dismissed.

Having scrutinized the record, there is no justification of

awarding further opportunity to the appellant to lead evidence.

Finding no merit in the appeal, the same is dismissed.

(A.N.Jindal)
Judge
27.11.2009
mamta-II