High Court Punjab-Haryana High Court

Sombir vs Dharam Chand And Others on 25 August, 2009

Punjab-Haryana High Court
Sombir vs Dharam Chand And Others on 25 August, 2009
FAO No.441 of 2009 (O&M)                          [1 ]




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

CM No.1518-1520-CII of 2009
FAO No.441 of 2009 (O&M)

Decided on : August 25, 2009

Sombir
… Appellant

VERSUS

Dharam Chand and others
… Respondents

CORAM :

HON’BLE MR.JUSTICE A.N.JINDAL

Present: Mr.Kulwant Singh Dhanora,
Advocate for the appellant.

A.N.JINDAL, J.-

CM No.1518-CII of 2009 :

Allowed. Delay condoned.

CM No.1519-CII of 2009 :

Allowed, subject to all just exceptions.

FAO No.441/2009 (O&M :

This appeal for enhancement of compensation is directed

against the award dated 28.5.2007 passed by Motor Accident Claims

Tribunal, Hisar. It being time barred, is accompanied by an application for

condonation of delay of 309 days.

The only plea set up by the appellant is that the award had been

passed on 28.5.2007 and the claimant filed a review application on
FAO No.441 of 2009 (O&M) [2 ]

14.6.2007, which was dismissed on 1.2.2008, as such, this appeal was

preferred on 4.7.2008. The filing of review petition could not stop the

limitation, which had already begun to run. The only remedy against

declining of any relief was the appeal against the award. In the

circumstances, the filing of the review application cannot be said to be

sufficient ground for condoning such a huge delay.

Resultantly, the application is dismissed. Consequently, the

appeal also fails.



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