High Court Patna High Court - Orders

Sukhdeo Mandal vs Union Of India on 15 September, 2010

Patna High Court – Orders
Sukhdeo Mandal vs Union Of India on 15 September, 2010
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                              MA No.555 of 2009
        SUKHDEO MANDAL, SON OF LATE FAGU MANDAL, RESIDENT
        OF BENI, P.S. - PALASI, DISTT. - ARARIA (BIHAR).
                                ............ APPLICANT / APPELLANT.
                                    Versus
       UNION OF INDIA, THROUGH THE GENERAL MANAGER, N.F.
       RAILWAY, GUAHATI.
                               ........... RESPONDENT / RESPONDENT.
                                   -----------

For the Appellant :- Mr. Pravin Kumar Gupta, Advocate.
For the Respondent :- Mr. Anil Singh, Advocate.

04/- 15.09.2010 Heard learned counsel for the parties.

This miscellaneous appeal is directed against

the order dated 08.07.2009 passed by the Railway Claims

Tribunal, Patna Bench in Claim Application No. OA

00286 of 1999 by which he has rejected the claim on merit

on the ground that the claimant has not proved his claim

for being bona fide passenger as well as untoward

incidence.

The learned counsel for the appellant,

however, contended that the order has been passed on

merits whereas the impugned order itself having been

mentioned that on the date of the order neither the

claimant appeared nor his advocate appeared. However, in

stead of dismissing the case in default the case has been

decided on merit without any evidence either oral or
2

documentary adduced by the claimant.

Learned counsel for the appellant, however,

contended that the impugned order itself mentioned that

the claimant did not turn up on the different dates fixed for

adducing any evidence.

However, having regard to the fact that since

no evidence adduced on behalf of the claimant and hence

the decision of the case on merit is neither proper nor

justified when on the date of the order neither the claimant

nor his advocate appeared, hence, the impugned order is

set aside.

However, if the claimant does not appear and

adduce evidence and give evidence on three consecutive

dates then the case shall be dismissed in default by the

Tribunal.

However, if the claimant appears and adduced

evidence then opportunity be given to him to adduce

evidence but in no case the appellant shall be given an

opportunity beyond three months.

Hence, the appeal is allowed and the

impugned order is set aside.

Kundan                          (Gopal Prasad, J.)