High Court Punjab-Haryana High Court

Satish Kumar vs Lala Ram And Others on 25 August, 2009

Punjab-Haryana High Court
Satish Kumar vs Lala Ram And Others on 25 August, 2009
FAO No.5359 of 2008(O&M)                          [1 ]




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

FAO No.5359 of 2009 (O&M)

Decided on : August 25, 2009

Satish Kumar
… Appellant

VERSUS

Lala Ram and others
… Respondents

CORAM :

HON’BLE MR.JUSTICE A.N.JINDAL

Present: Mr.Rajesh Lamba,
Advocate for the appellant.

A.N.JINDAL, J.-

This appeal for enhancement of compensation has been

directed against the award dated 5.8.2004 passed by Motor Accident Claims

Tribunal, Faridabad. The appeal is accompanied by an application for

condonation of delay of 1459 days in re-filing the appeal.

The only plea set up on behalf of the appellant is that initially

the appeal was filed on 19.11.2004, but on the next day i.e. 20.11.2004, it

was returned by the Registry with certain objections. Thereafter, the file

was inadvertently misplaced by the clerk of the counsel and could be

located only on 9.7.2008.

Having considered the plea, No substance could be found with

the same for holding that it was a sufficient ground to condone such a long
FAO No.5359 of 2008(O&M) [2 ]

delay. No affidavit of the clerk of the counsel, who was negligent in his

conduct, has been filed. Moreover, it also reflects the laxity on the part of

the appellant, who did not bother to enquire about his case for about four

years, after handing over the same to his counsel. Thus, CM No.27005-

CII of 2008 is dismissed.

Resultantly, the appeal also fails.

August 25, 2009                              ( A.N.JINDAL )
`gian'                                            JUDGE