FAO No.59 of 2004 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
FAO No.59 of 2004
Date of decision: 18.12.2008
Subhash Chand ...Appellant
Versus
Shri Sat Parkash and others ...Respondents
CORAM: HON'BLE MR. JUSTICE RAJAN GUPTA
Present: Mr.Sanjiv Gupta, Advocate, for the appellant.
Mr. Kulvir Narwal, Addl. A.G. Haryana
for respondents No.2 & 3.
Rajan Gupta, J.
This appeal emanates from an award dated 24th November,
1999, passed by Motor Accident Claims Tribunal, Karnal, whereby the
compensation claimed by the appellant for damage to his Maruti Car
bearing No.DL-1C-6425 has been declined.
The Tribunal came to the conclusion that the appellant had
not been able to discharge the onus of proving that accident had
occurred due to rash and negligent driving by the bus.
The only evidence produced by the appellant was a
photograph to prove the accident. However, the said photograph was
disbelieved by the Tribunal as the version of the appellant was at
variance with the photograph produced before the court.
Mr. Kulvir Narwal, Addl. A.G. Haryana has contended that
there is absolutely no evidence on record to show that the Haryana
Roadways bus was at fault in causing the accident. According to him, a
FAO No.59 of 2004 2
damaged car was parked in the middle of the road on a foggy day. The
accident occurred due to this reason.
After hearing learned counsel for the parties and perusing
the record, I am of the considered view that the appellant has miserably
failed to prove that accident occurred due to any fault of Haryana
Roadways bus. This court, therefore, does not find any reason to
interfere with the findings arrived at by the Tribunal. It is quite clear
that the appellant has not been able to discharge the onus to prove that
his car was damaged due to rash and negligent driving on the part of
Haryana Roadways bus. Admittedly, there was no one travelling in the
car at the time, the alleged accident took place. There is no assertion
that anybody was injured in the said accident. This fact lends credence
to the stand taken by the counsel for respondents No.2 & 3.
No merit.
Dismissed.
(RAJAN GUPTA)
JUDGE
December 18, 2008
‘rajpal’