High Court Punjab-Haryana High Court

Smt.Resham Kaur And Others vs Union Of India And Others on 5 October, 2009

Punjab-Haryana High Court
Smt.Resham Kaur And Others vs Union Of India And Others on 5 October, 2009
FAO No.3126 of 2009(O&M)                         [1 ]




     IN THE HIGH COURT FOR THE STATES OF PUNJAB &
               HARYANA AT CHANDIGARH
                          ...

FAO No.3126 of 2009(O&M)

Decided on : October 05, 2009

Smt.Resham Kaur and others
… Appellants

VERSUS

Union of India and others
… Respondents

CORAM :

HON’BLE MR.JUSTICE A.N.JINDAL

Present: Mr.Manjul Sud,
Advocate for the appellants.

A.N.JINDAL, J.-

The award dated 19.7.2005 passed by the Motor Accident

Claims Tribunal, Hoshiarpur awarding compensation to the claimants to the

tune of Rs.80,000/- on account of the death of Kabil Singh, aged about 75

years in a motor vehicle accident, has been assailed by the claimants on the

ground of inadequacy.

Heard.

Though, the deceased was not earning anything on account of

his old age, yet the Tribunal has awarded adequate compensation to the tune

of Rs.80,000/-. Without further commenting upon the quantum of

compensation, it would be suffice to say that the deceased, who was

driving the two-wheeler with a gas cylinder at his back, could loose the

balance on his own and slip down, yet the Tribunal while holding the
FAO No.3126 of 2009(O&M) [2 ]

negligence of the driver of the offending vehicle – respondent No.3,

awarded the compensation. Though, the claimants Gurmit Singh and

Kulwinder Kaur, who are in their forties, appear to be independent and

cannot be said to be dependent, yet they want to encash the death of the

deceased.

Even otherwise, the appellants have failed to explain the delay

of 1450 days in re-filing the appeal, therefore, such long delay without any

sufficient or plausible reasons, cannot be condoned. Hence, the application

is dismissed.

Resultantly, the appeal also fails.

October 05, 2009                             ( A.N.JINDAL )
`gian'                                            JUDGE