High Court Punjab-Haryana High Court

Jagjit Singh And Others vs Iqbal Singh And Others on 27 March, 2009

Punjab-Haryana High Court
Jagjit Singh And Others vs Iqbal Singh And Others on 27 March, 2009
      IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
                  HARYANA AT CHANDIGARH

                                            C.M.No.12005-CII of 2007 and
                                             FAO. NO.2389 OF 2007
                                             DATE OF ORDER: 27.3.2009

Jagjit Singh and others

                                                                   ....Petitioner(s)
                                     Versus
Iqbal Singh and others

                                                               ....Respondent(s)

CORAM:       HON'BLE MR. JUSTICE JASWANT SINGH

Present:     Mr. M.L. Saini, Advocate for the appellants.
             Mrs. Jaspal Kaur, Advocate for respondent No.1.

JASWANT SINGH, J. (ORAL)

Present appeal has been preferred after a delay of 6 years and

37 days.

Appellants-claimants, who are the widow and two married sons

of deceased Darshan Singh, who at the age of 56 years, died in a motor

vehicular accident on 29.1.1999 involving his Scooter and Bus No.PB-

30B/9002 (hereinafter to be referred as “the offending bus”) owned by the

respondents-Punjab Roadways, have challenged the award dated 22.11.2000

passed by the learned Motor Accident Claims Tribunal, Barnala whereby a

sum of Rs.2,40,000/- was awarded as compensation (5000 x 12 x 4) to

appellant No.1-widow (aged 52 years) only along with interest @ 12% per

annum from the date of filing the petition till its realization.

In the application filed under Section 5 of the Limitation Act

for condonation of delay of 6 years and 37 days, the only ground given is

that the counsel for the appellants-claimants before the learned MACT,

Barnala had advised them that even the appeal can be filed against the

award passed by the learned Tribunal in the High Court at any time, as there
C.M.No.12005-CII of 2007 and #2#
FAO. NO.2389 OF 2007

is no limitation provided for filing the claim petition before the Tribunal.

Notice of the application was issued. Reply of the same has

been filed by respondent No.1-Iqbal Singh driver of the offending bus

wherein it has been averred that no ground much less sufficient ground has

been given for condoning the delay.

I have heard learned counsel for the parties.

It is amply clear that as per second proviso to Sub Section (1)

of Section 173 of the Motor Vehicles Act, 1988, the appeal against the

award of the learned Motor Accident Claims Tribunal has to be filed within

a limitation period of 90 days and if the Court is satisfied that the appellants

were prevented by sufficient cause from preferring the appeal in time, the

same can be entertained beyond the period of 90 days.

In the facts of the case, I find that there is unwarranted and

unexplained delay of 6 years and 37 days in filing the appeal. The alleged

bold averment of wrong advice of the counsel cannot be believed and this is

no ground to condone the delay. No affidavit of the said counsel has been

annexed to show that he had given such an advice. Nothing has been placed

on record to show that on account of aforesaid wrong advice, any complaint

was made before any Forum.

It is quite settled that purely on sympathetic grounds, delay

cannot be condoned.

I find no ground to condone the delay.

Dismissed as barred by limitation.

March 27, 2009                                      ( JASWANT SINGH )
manoj                                                    JUDGE