High Court Punjab-Haryana High Court

Jagjit Kaur And Another vs The Presiding Officer on 4 February, 2009

Punjab-Haryana High Court
Jagjit Kaur And Another vs The Presiding Officer on 4 February, 2009
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH



                                      Civil Revision No. 612 of 2009

                             Date of Decision: February 04, 2009


Jagjit Kaur and another.

                                                       ... Petitioners

                              Versus

The Presiding Officer, MACT, Amritsar and others.

                                                    ... Respondents


CORAM:      HON'BLE MR. JUSTICE S.D. ANAND.


Present :   Mr. Anil Chawla, Advocate,
            for the petitioners.


                                ****

S.D. Anand, J. (Oral)

C.M. No. 3020-CII of 2009

Allowed, as prayed for.

C.R. No. 612 of 2009

Out of the four petitioners, Charanjit Kaur is dead. The

plea for disbursement of the amount qua Rupinder Kaur stands

allowed.

Petitioner No.1 – Jagjit Kaur, who was widowed on

account of death of her husband of the impugned accident, needs

money for her treatment and education expenses of the children.
C.R. No. 612 of 2009 2

Likewise, petitioner no.2 – Baldeep Singh, who has graduated

Engineering in the meantime, requires money to start a business of

his own.

The learned Motor Accident Claims Tribunal – District

Judge, Amritsar, declined their plea for disbursement of their share

of the amount.

The money is, by all means, theirs. The grounds

indicated for disbursement thereof, are adequate in character.

The petition is allowed in limine. The amount shall be

released in favour of the petitioners.

February 04, 2009                                   ( S.D. Anand )
vkd                                                        Judge