High Court Punjab-Haryana High Court

Gulshan Lal And Another vs Om Parkash & Another on 17 August, 2009

Punjab-Haryana High Court
Gulshan Lal And Another vs Om Parkash & Another on 17 August, 2009
Civil Revision No.4158 of 2009                                        -1-




 HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                   ****

Civil Revision No.4158 of 2009
DATE OF DECISION: 17.08.2009

****

Gulshan Lal and another . . . . Petitioners

VS.

Om Parkash & another . . . . Respondents

****
CORAM : HON’BLE MR.JUSTICE SURYA KANT
****

Present: Ms. Rachna Arora, Advocate for the petitioner

Mr. Vinod Gupta, Advocate for respondent No.2

*****

SURYA KANT J.(ORAL)

This Revision Petition is directed by the owner and

driver of the alleged delinquent vehicle, against the order

dated 1st June, 2009 passed by the Motor Accident Claims

Tribunal, Chandigarh, whereby their evidence has been

closed in a claim petition filed under Section 166 of the Motor

Vehicle Act.

Notice of Motion was issued and in response

thereto, counsel for the parties have been heard.

Learned counsel for the petitioner submits that

given one opportunity, the petitioners shall lead their entire

evidence at their own responsibility.

Learned counsel for the respondent-claimant has

no serious objection, if one such opportunity is granted to the

petitioners.

Civil Revision No.4158 of 2009 -2-

Having regard to all the attending circumstances

and the stand taken on behalf of the petitioners, this Revision

Petition is allowed to the extent that the impugned order

dated 1st June, 2009 passed by the Tribunal is set aside and it

is directed that one more opportunity may be granted to the

petitioners to lead their evidence at their own responsibility,

however, subject to payment of cost of Rs.2500/- to the

respondent-claimant.

(SURYA KANT)
JUDGE
17.08.2009
shonkar