High Court Punjab-Haryana High Court

Sandeep Singh vs M/S Pasricha Cloth House And … on 2 March, 2009

Punjab-Haryana High Court
Sandeep Singh vs M/S Pasricha Cloth House And … on 2 March, 2009
CR No. 1122 of 2009                                 1


IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH


                                     CR No. 1122 of 2009
                                Date of decision March 2, 2009

Sandeep Singh
                                                          .......   Petitioner
                                Versus

M/s Pasricha Cloth House and another
                                                          ........Respondents


CORAM:             HON'BLE MR. JUSTICE K. KANNAN

Present:-           Mr. Parminder Singh, Advocate
                    for the petitioner .



                          ****

1. Whether reporters of local papers may be allowed
to see the judgment ?

2. To be referred to the reporters or not?

3. Whether the judgment should be reported in the
digest?

K. Kannan, J (oral).

1. The revision is against an order passed by the

Motor Accident Claims Tribunal, Karnal dismissing the petition for non-

appearance of the petitioner on the day when the case had been posed. It

appears that the petitioner filed a petition for restoration and it was objected

to by the respondent that the restoration application was not maintainable

and that the remedy was only before the High Court. On the basis of said

objection it appears that the petitioner had withdrawn the petition and he

has filed the revision against the order of dismissal of the petition for non-

prosecution. The order for dismissing the petition for non-prosecution has

been passed as early as on 28.8.2007 and the revision is filed in the year

2009.

2. Although the revision is clearly barred by

limitation and also the contention that the petition which is dismissed
CR No. 1122 of 2009 2

for non-prosecution could not be restored are both untenable, I still

consider it necessary to give an opportunity to the party to prosecute the

case on merits. The withdrawal of the petition itself has come only by the

untenable objections taken by the counsel for the Insurance Company.

The parties are invariably guided by advice of the counsel and shall not be

allowed to suffer by wrong advise and by filing a revision under Article 227

in a matter where the appropriate remedy would have been only to file a

petition, for restoration of the claim petition which was dismissed not on

merits but for non-appearance of the parties.

3. Under the circumstances, I set aside the order of

dismissal made by the Motor Accident Claims Tribunal, Karnal on

28.8.2007 and dispense with notice to the respondent in the revision

petition only on account of the untenability of the stand taken by the

Insurance Company and to ensure quicker conclusion of the proceedings.

The Civil revision is disposed of directing the Motor Accident Claims

Tribunal to restore the petition which was dismissed for default on

28.8.2007 and dispose of the case on merits in accordance with law.

4. Parties shall appear before the Motor Accident

Claims Tribunal on 31.3.2009.

(K. KANNAN)
JUDGE

March 2, 2009
archana