1
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
AT JODHPUR
O R D E R
S.B. CIVIL WRIT PETITION NO.1427/2009
(Devilal & Ors. Vs. State & Ors.)
Date of order : 02.03.2009
P R E S E N T
HON’BLE MR. JUSTICE GOPAL KRISHAN VYAS
Mr. Manish Pitaliya for the petitioners.
Heard learned counsel for the petitioners.
Admittedly, the applicant-petitioner No.1 is
having three other children and Motor Accident Claims
Tribunal awarded compensation due to death of his son.
An amount of Rs.50,000/- will be paid after maturity
of fixed deposit on 02.11.2009 and Rs.50,000/- will be
paid in the next year. The reasons mentioned in the
application for early release of money is totally
unfounded and untenable for the purpose of granting
any relief to the petitioners because the petitioner
is having other children who can maintain the
petitioners.
Learned counsel for the petitioners has cited
the judgments reported in 2008(2) ACTC 942 and 2008
RAR 414 (Raj.). The facts of those cases is entirely
different from the facts of the present case.
Accordingly, the writ petition is dismissed.
(GOPAL KRISHAN VYAS), J.
2
arun