High Court Punjab-Haryana High Court

Naseem And Others vs Mustaq And Others on 4 May, 2009

Punjab-Haryana High Court
Naseem And Others vs Mustaq And Others on 4 May, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                         CHANDIGARH


                               T.A.No.65 of 2009

                               Date of Decision : 4.5.2009


Naseem and others

                                                ....Petitioners
              Versus


Mustaq and others

                                                ...Respondents

CORAM : HON'BLE MR.JUSTICE MAHESH GROVER
                  ....

Present : Mr.P.R.Yadav, Advocate
          for the petitioners.

           Ms.Vandana Malhotra, Advocate
           for respondent No.3.

                   ...

MAHESH GROVER, J.

This is a petition under Section 24 of the Code of Civil

Procedure for transfer of claim petition titled as “Naseem & others v.

Mustaq and others’, pending before the Motor Accident Claims

Tribunal, Faridabad, to Mewat at Nuh.

It is the case of the petitioners that the accident in question

took place in the year 2007 and with the creation of Mewat District

the jurisdiction to try such cases has vested in the Courts at Mewat

and, therefore, the proceedings which are pending at Faridabad are

causing great difficulty to the petitioners.

The learned counsel appearing on behalf of respondent

No.3 has stated that he has no objections if the proceedings in
T.A.No.65 of 2009 -2-

question are transferred to Mewat at Nuh.

Having regard to the aforesaid and also the fact that the

Supreme Court has also held that the convenience of the parties is a

good ground to transfer the proceedings, the present application is

allowed and the proceedings in the claim petition titled as “Naseem &

others v. Mustaq and others’, pending at Faridabad are directed to be

transferred to Motor Accident Claims Tribunal, Mewat at Nuh, which

shall issue notice to the parties on receipt of the case.

4.5.2009                                    (MAHESH GROVER)
                                                JUDGE
dss