High Court Punjab-Haryana High Court

Mohinder Singh And Another vs United India Insurance Company … on 5 November, 2009

Punjab-Haryana High Court
Mohinder Singh And Another vs United India Insurance Company … on 5 November, 2009
In the High Court of Punjab and Haryana at Chandigarh


FAO No. 3203 of 2009 (O&M)

Date of decision: November 05, 2009

Mohinder Singh and another
                                                       .. Appellants

                  Vs.

United India Insurance Company Limited and others
                                                       .. Respondents

Coram: Hon’ble Mr. Justice A.N. Jindal

Present: Mr. Amit Mehta, Advocate for the appellants.

A.N. Jindal, J
The appellants-respondents No. 2 & 3 (driver and owner) have
preferred this appeal against the award dated 2.3.2009 passed by the Motor
Accident Claims Tribunal, Ambala, whereby the insurance company has
been exonerated and the respondents No.1 to 3 were held liable to pay
compensation to the tune of Rs.2,00,000/- along with interest @ 7.5% per
annum.

The driving licence (Ex.RB) produced by the driver (now
appellant) reveals his date of birth as 18.3.1988. However, the licence was
issued on 18.9.2004, therefore, certainly, he was only 16 years old at the
time of accident and he being minor could not be issued the driving licence
for the truck on the date of accident. As such, the appellant was not
competent to drive the truck.

No grounds to interfere.

Dismissed.

November 05, 2009                                      (A.N. Jindal)
deepak                                                       Judge