SBCMA No.1319/2008
Dhanna Lal @ Dhanraj Vs. Dinesh Kumar & Ors.
-{1}-
SBCMA No.1319/2008
Dhanna Lal @ Dhanraj Vs. Dinesh Kumar & Ors.
DATE OF ORDER : - 12.9.2008
HON'BLE MR. PRAKASH TATIA, J.
Mr. Farzand Ali, for the appellant.
Heard learned counsel for the appellant.
The learned tribunal has found that according to the
claimant the accident occurred on 16th Oct., 2004. The FIR
was lodged on 22nd Oct., 2004. In the FIR, driver’s name
was given as Dinesh and scooter number was shown as
RJ9-2M 6545. The tribunal found that the FIR was lodged
after concocting the story, but even then subsequently, the
same was also changed.
The tribunal has considered the evidence in detail and,
thereafter, reached to the conclusion that the appellant
failed to prove the accident from the vehicle in question and
rejected the claim petition. Looking to the totality of the
facts, I need not to refer the facts in detail.
SBCMA No.1319/2008
Dhanna Lal @ Dhanraj Vs. Dinesh Kumar & Ors.
-{2}-
I do not find any merit in this appeal and the same is
hereby dismissed.
(PRAKASH TATIA), J.
c.p.goyal/-