High Court Punjab-Haryana High Court

Pushpa Devi And Others vs Krishan Murari And Others on 21 July, 2009

Punjab-Haryana High Court
Pushpa Devi And Others vs Krishan Murari And Others on 21 July, 2009
FAO No.217 of 2009                                  1

IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                        FAO No.217 of 2009
                                        Date of decision: 21.7.2009


Pushpa Devi and others                              ......Appellant(s)

                                 Versus


Krishan Murari and others                           ......Respondent(s)
CORAM:-     HON'BLE MR.JUSTICE RAKESH KUMAR GARG

                           * * *

Present:    Mr. A.K. Garg, Advocate for the appellants.


Rakesh Kumar Garg, J.(Oral)

            This     is claimants' appeal challenging the award dated

19.9.2008 passed by the Motor Accident Claims Tribunal, Patiala whereby

claim petition filed by the appellants for grant of compensation on account

of death of Surjit Singh caused by rash and negligent driving of respondent

No.1 while driving car bearing Registration No.RJ-14-C-7349,

was dismissed.

As per the claim petition, brief facts of this case are that Surjit

Singh deceased suffered injuries on 10.11.2000 in a motor vehicular

accident caused by respondent No.1 who was driving his car bearing

Registration No.RJ-14-C-7349 in a rash and negligent manner. After the

accident, respondent No.1 ran away along with his car. Surjit Singh was

taken to Rajindra Hospital, Patiala where he was given treatment and

thereafter, he was shifted to PGI, Chandigarh. Ultimately, Surjit Singh died

on 31.8.2004. It was further averred that Surjit Singh was a young man of

30 years at the time of his death and was earning Rs.10,000/- per month

being a driver with the transport company.

FAO No.217 of 2009 2

Despite service, respondents No.1 and 2 did not turn up and

were proceeded against ex parte.

Respondent No.3 contested the claim petition by filing written

statement taking preliminary objections regarding maintainability of the

claim petition as the claimants have earlier received compensation to the

tune of Rs.1,00,000/- in claim petition No.86T/FTC/10/2.01/13/10/2003

decided on 7.1.2004 by the Motor Accident Claims Tribunal, Patiala.

The Tribunal after considering the evidence on record and

hearing the arguments, dismissed the claim petition holding that the

claimants had failed to prove that Surjit Singh had died due to rash and

negligent driving of respondent No.1 while driving Car No.RJ-14-C-7349 on

10.11.2000. It was also held by the Tribunal that injured Surjit Singh had

received Rs.1,00,000/- as compensation on account of injuries suffered by

him in the accident in question and the claimants have failed to prove that

the death of Surjit Singh occurred due to injuries suffered in the accident

dated 10.11.2000 and therefore, the claimants were not entitled to claim

any compensation.

Challenging the impugned award, learned counsel for the

appellants has vehemently argued that the factum of accident as well as

rash and negligent driving by respondent No.1 has already been proved in

the award dated 17.1.2004 and the claimants have proved on the file that

Surjit Singh injured had died because of the injuries suffered by him in the

aforesaid accident and thus, the appellants are entitled to the

compensation on account of death of Surjit Singh as his death was due to

the injuries suffered by him in the accident that took place on 10.11.2000.

I have heard learned counsel for the appellants and perused

the impugned award.

While dismissing the claim petition, the Tribunal on
FAO No.217 of 2009 3

appreciation of evidence has recorded a finding of fact that there is no

evidence to prove that the death of Surjit Singh on 31.8.2004 had occurred

due to injuries suffered in the accident that took place on 10.11.2000.

Learned counsel for the appellants was unable to point out any material

evidence in support of his case which was ignored by the Tribunal while

passing the impugned award. In fact, this is a case of absolutely no

evidence and there is certainly no evidence to connect the injuries suffered

by deceased Surjit Singh in the accident on 10.11.2000 with his cause of

death on 31.8.2004.

Thus, I find no merit in this appeal.

Dismissed.

July 21, 2009                              (RAKESH KUMAR GARG)
ps                                                 JUDGE