High Court Rajasthan High Court - Jodhpur

Dhanna Lal @ Dhan Raj vs Dinesh Kumar & Ors on 12 September, 2008

Rajasthan High Court – Jodhpur
Dhanna Lal @ Dhan Raj vs Dinesh Kumar & Ors on 12 September, 2008
                                                    SBCMA No.1319/2008
                             Dhanna Lal @ Dhanraj Vs. Dinesh Kumar & Ors.


                               -{1}-


                SBCMA No.1319/2008
    Dhanna Lal @ Dhanraj Vs. Dinesh Kumar & Ors.


DATE OF ORDER : - 12.9.2008


          HON'BLE MR. PRAKASH TATIA, J.

Mr. Farzand Ali, for the appellant.

Heard learned counsel for the appellant.

The learned tribunal has found that according to the

claimant the accident occurred on 16th Oct., 2004. The FIR

was lodged on 22nd Oct., 2004. In the FIR, driver’s name

was given as Dinesh and scooter number was shown as

RJ9-2M 6545. The tribunal found that the FIR was lodged

after concocting the story, but even then subsequently, the

same was also changed.

The tribunal has considered the evidence in detail and,

thereafter, reached to the conclusion that the appellant

failed to prove the accident from the vehicle in question and

rejected the claim petition. Looking to the totality of the

facts, I need not to refer the facts in detail.

SBCMA No.1319/2008
Dhanna Lal @ Dhanraj Vs. Dinesh Kumar & Ors.

-{2}-

I do not find any merit in this appeal and the same is

hereby dismissed.

(PRAKASH TATIA), J.

c.p.goyal/-