High Court Punjab-Haryana High Court

Dharam Pal vs Shri Sat Pal And Others on 27 November, 2009

Punjab-Haryana High Court
Dharam Pal vs Shri Sat Pal And Others on 27 November, 2009
       IN THE HIGH COURT OF PUNJAB AND HARYANA
                     AT CHANDIGARH

                           FAO No.242 of 1994(O&M)
                           Date of Decision 27.11.2009

Dharam Pal
                                                 ...... Appellant

                           VERSUS

Shri Sat Pal and others
                                                 ...... Respondents

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

Present:     Mr.Ashit Malik, Advocate,
             for the appellant.

             Mr.Vinod Kumar Gupta, Advocate,
             for the respondent-Insurance Company.

                           *****

A.N.JINDAL, J(ORAL):

This appeal is directed against the order dated 13.09.1993,

passed by Motor Accident Claims Tribunal,Karnal (herein referred as ‘the

Tribunal’) dismissing the claim petition preferred by the appellant-claimant

(herein referred as ‘the appellant’).

Arguments heard. The evidence appears to have been properly

appreciated by the Tribunal and there is nothing much to distinguish with

the findings returned by the Tribunal.

No grounds to interfere.

Dismissed.

(A.N.Jindal)
Judge
27.11.2009
mamta-II