High Court Punjab-Haryana High Court

Sukhwinder Singh vs Gurdeep Singh And Others on 26 October, 2009

Punjab-Haryana High Court
Sukhwinder Singh vs Gurdeep Singh And Others on 26 October, 2009
          IN THE HIGH COURT OF PUNJAB AND HARYANA
                        AT CHANDIGARH

                          F.A.O.No.5109 of 2009 (O&M)
                          Date of Decision 26.10.2009

Sukhwinder Singh
                                                   ...... Appellant

                          VERSUS

Gurdeep Singh and others
                                                   ...... Respondents

CORAM:- HON'BLE MR. JUSTICE A.N.JINDAL

Present: Mr.Parminder Singh, Advocate,
         for the appellant.
                      *****

A.N.JINDAL, J(ORAL):

This appeal, preferred by the owner, is directed against the

award dated 22.04.2008, passed by Motor Accident Claims Tribunal,

Ludhiana, awarding compensation to the tune of Rs.3,00,000/- alongwith

interest @ 7.5% per annum in favour of the claimants-respondent Nos.4 to 6

(herein referred as ‘the claimants’) on account of the death of Kulwant Singh

in a motor vehicular accident. This appeal, being time barred is

accompanied by an application for condonation of delay of 458 days in its

filing.

Learned counsel for the appellant has submitted that he came to

know about the imposition of the recovery rights upon him only on receipt

of notice dated 24.10.2009.

Having perused the award, it transpires that the award dated

22.04.2008 was passed only in the presence of Sh.Satnam Singh, Advocate,

his counsel. The appeal has been prepared on 22.10.2009. No affidavit of

Satnam Singh has been filed in order to contend that he never conveyed

about the result of the case to the appellant. Since the award was

pronounced in the presence of parties then the knowledge of the appellant
F.A.O.No.5109 of 2009 (O&M) -2-

would certainly be presumed. The allegation that he came to know about

the award only on 24.10.2009 is totally false as he had filed the appeal on

22.10.2009, therefore, he must be in the knowledge of the award before

hand.

Thus long delay of 458 days in filing the appeal has not been

properly explained and there are no sufficient grounds for condoning the

same. The delay of few days or few hours could be condoned but this long

delay of more than one year could not be condoned on flimsy grounds. If

such delay is condoned after ignoring the law of limitation, it would

completely wipe out the intention of the provision of Limitation Act and

would send wrong signals to the society that any stale litigation could be

entertained at any time. Consequent, the application is dismissed.

Resultantly, the appeal also fails.

(A.N.Jindal)
Judge
26.10.2009
mamta-II