IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
FAO No.242 of 1994(O&M)
Date of Decision 27.11.2009
Dharam Pal
...... Appellant
VERSUS
Shri Sat Pal and others
...... Respondents
CORAM:- HON'BLE MR. JUSTICE A.N.JINDAL
Present: Mr.Ashit Malik, Advocate,
for the appellant.
Mr.Vinod Kumar Gupta, Advocate,
for the respondent-Insurance Company.
*****
A.N.JINDAL, J(ORAL):
This appeal is directed against the order dated 13.09.1993,
passed by Motor Accident Claims Tribunal,Karnal (herein referred as ‘the
Tribunal’) dismissing the claim petition preferred by the appellant-claimant
(herein referred as ‘the appellant’).
Arguments heard. The evidence appears to have been properly
appreciated by the Tribunal and there is nothing much to distinguish with
the findings returned by the Tribunal.
No grounds to interfere.
Dismissed.
(A.N.Jindal)
Judge
27.11.2009
mamta-II