FAO No.898 of 1999 1
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
FAO No.898 of 1999
Date of Decision:17.12.2008
Bachan Kaur & Ors.
....appellants
Versus
Pepsu Road Transport Corporation, Patiala & Ors.
.....respondent
CORAM: HON'BLE MR.JUSTICE RAKESH KUMAR GARG
Present: None for the appellants
****
RAKESH KUMAR GARG J.
In this case, the claimants’ application for grant of
compensation was dismissed on the ground that the claimants have failed
to establish that Gurcharan Singh has not died due to rash and negligent
driving of bus bearing No.PJG-7381 by respondent No.3.
I have perused the impugned judgment. While returning the
findings against the appellants the Tribunal found that the sole testimony of
Kedar Nath is not sufficient to establish that the accident took place as a
result of the rash and negligent act of respondent No.3. While recording
the finding against the appellants, the Tribunal has found that the bus was
not recovered from the spot neither the driver was arrested. Even the
witness could not speak about the description of the driver. The claimants
have also not proved the records of the PRTC in order to establish that on
the day of occurrence respondent No.3 was working as driver over the bus
FAO No.898 of 1999 2
in question and the said bus had any route over the said road on the
relevant date.
Thus, I find no infirmity or illegality in the findings of the
Tribunal.
No merits.
Dismissed.
(RAKESH KUMAR GARG)
JUDGE
17.12.2008
neenu