Allahabad High Court High Court

National Insurance Company Ltd. vs Smt. Munni Devi & Ors. on 18 January, 2010

Allahabad High Court
National Insurance Company Ltd. vs Smt. Munni Devi & Ors. on 18 January, 2010
Court No. - 4

Case :- MATTERS UNDER ARTICLE 227 No. - 10 of 2010

Petitioner :- National Insurance Company Ltd.
Respondent :- Smt. Munni Devi & Ors.
Petitioner Counsel :- Amit Manohar

Hon'ble Krishna Murari,J.

Heard learned counsel for the petitioner.

It is contended that in view of Rule 221 of the U.P. Motor Vehicle 

Rules, 1998, only certain provision of the Code of Civil Procedure 

has been made applicable but neither Section 144 nor Section 47 of 

the   C.P.C.   applies   to   the   proceeding   before   the   Motor   Accident 

Claims   Tribunal   hence,   the   tribunal   has   no   power   of   review.   It   is 

further contended that it is very well settled that power of review is 

creature of statute. Reliance in support of the contention has been 

placed on the Division Bench judgement of this Court in the case of 

New India Assurance Company Ltd. vs. Bimla Devi and others, 

1999 (1) T.A.C. 449 (All). Based upon the legal proposition, it has 

been urged by learned counsel for the petitioner that once having 

dismissed the application filed by the owner under Order IX Rule 13 

for setting aside the ex­parte award, the tribunal wrongly and without 

any authority of law has reviewed the said order.

Prima­facie from a perusal of the record, there appears to be force in 

the submission and the matter needs scrutiny. 

Issue  notice  to  the  respondents   no.   1  to  6,   who  may   file  counter 

affidavit.

Steps be taken by registered post within ten days. 

Office shall issue notices returnable at an early date. 

List for admission on the date fixed by the office in the notice.

Until further orders of this Court, further proceedings of M.A.C. No. 

16 of 2003 pending before the Motor Accident Claims Tribunal, Etah 
shall remain stayed. 

It is made clear that this order shall not operate as a bar in respect of 

the payment, if any, to be made to the claimants under the award.

Order Date :- 18.1.2010
nd