Civil Revision No. 4893 of 2009 1
In the High Court of Punjab and Haryana at Chandigarh
Civil Revision No. 4893 of 2009
Date of decision: 28.8.2009
Karam Singh
......petitioner
Versus
Mukesh and others
.......Respondents
CORAM: HON'BLE MRS. JUSTICE SABINA
Present: Mr.J.S.Sandhu, Advocate
for the petitioner.
****
SABINA, J.
Petitioner Karam Singh has filed claim petition under
Section 166/140 of the Motor Vehicles Act bearing No.60/09,
claiming compensation on account of injuries suffered by him in the
motor vehicle accident. Vide the impugned order dated 18.8.2009
passed by Motor Accidents Claims Tribunal (F.T.C.), Karnal
(Annexure P-1), the evidence of the petitioner has been closed by
order. Hence, the present revision petition has been filed under
Article 227 of the Constitution of India,.
Learned counsel for the petitioner has submitted that the
affidavit of the witness now sought to be examined had already been
placed on record but due to inadvertence, he could not be examined
Civil Revision No. 4893 of 2009 2
by the petitioner. PW- Satish Kumar was very necessary to be
examined in this case as he had witnessed the alleged accident.
Learned counsel has further submitted that the petitioner would
examine the witness on 4.9.2009, the date fixed before the Tribunal.
After hearing learned counsel for the petitioner, I am of
the opinion that this petition deserves to be allowed.
The interest of justice demands that the petitioner should
be given an opportunity to examine PW- Satish Kumar, who is
alleged to be an eye witness to the accident. The respondents can
be compensated with costs. When substantial justice and technical
considerations are pitted against each other, cause of substantial
justice deserves to be preferred. Judiciary is respected not on
account of its power to legalise injustice on technical grounds but is
capable of removing injustice and is expected to do so.
Accordingly, this petition is allowed and the petitioner is
allowed to examine PW-Satish Kumar on 4.9.2009, the date fixed
before the Tribunal subject to payment of Rs.2,500/- as costs. No
further opportunity will be granted to the petitioner to lead his
evidence. Thereafter, the trial Court shall proceed further with the
case in accordance with law.
(SABINA)
JUDGE
August 28, 2009
anita