Civil Revision No. 3227 of 2009 -1-
****
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Revision No. 3227 of 2009
Date of decision: 29.05.2009.
Chander Wati and another ...Petitioners
Versus
Motor Accident Claims Tribunal, Ropar and others
...Respondents
CORAM: HON'BLE MR. JUSTICE S.D.ANAND.
Present: Mr. Ashwani Arora, Advocate for the petitioners
*****
S.D.ANAND, J.
The petitioners are legal representatives/parents of
Dharminder Singh who died in the impugned motor vehicular
accident. They filed a claim petition. The petition was allowed by the
Motor Accident Claims Tribunal( hereinafter referred to as “the
Tribunal). The Tribunal awarded a compensation of Rs.2,74,500/- in
favour of the petitioners and against respondents no.2 and 3 whose
liability to pay that amount was held to be joint and several. The
amount of compensation was ordered to be shared equally by the
petitioners inter-se. Apart therefrom, it was ordered by the Tribunal
that if the amount was deposited within two months from the date of
receipt of a copy of the award by the respondents, interest at the rate
of 6% shall be payable on the amount aforementioned. However, if
Civil Revision No. 3227 of 2009 -2-
****
the amount is not deposited within two months aforementioned, the
petitioner shall be entitled to pay the interest at the rate of 9% per
annum from the date of filing of the claim petition till realisation of the
awarded amount.
The award amount was deposited. While ordering its
disbursement, the learned Tribunal ordered that petitioners shall
furnish indemnity bond in the sum of Rs. 3 lacs, with one surety in
the like amount.
The grievance of the petitioners is that imposition of the
above condition is inappropriate.
I have no hesitation in allowing the petition in limine,
particularly in view of the fact that the impugned order affects only
the petitioners and the respondents shall not, at all, be concerned
with the implication thereof.
The impugned award did not indicate that the award
amount shall be released on furnishing of indemnity bond, with one
surety in the like amount. There is no observation in the impugned
order that any appeal against the impugned award is pending. In
that view of things, the imposition of a stipulation of onerous
character was not in order.
The petition stand allowed in limine. The award amount
shall be disbursed to the petitioners in terms of the award without the
learned Tribunal insisting upon furnishing of indemnity bond at all.
May 29, 2009 (S.D.Anand)
Pka Judge
Civil Revision No. 3227 of 2009 -3-
****