FAO No.5191 of 2009(O&M) 1
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
FAO No.5191 of 2009(O&M)
Date of decision: 29.10.2009
Dhillon Roadways ......Appellant(s)
Versus
Ram Dev and others ......Respondent(s)
CORAM:- HON’BLE MR.JUSTICE RAKESH KUMAR GARG
* * *
Present: Mr. G.L. Bajaj, Advocate for the appellant.
Rakesh Kumar Garg, J.(Oral)
This appeal has been filed by the owner of the offending
vehicle challenging the impugned award whereby claimant-respondent
No.1 has been awarded compensation on account of death of Ms. Kavita
@ Soni in a motor vehicular accident caused due to rash and negligent
driving of the offending vehicle by respondent No.4.
Along with this appeal, an application has been filed seeking
exemption from deposit of Rs.25,000/- which is a pre-requisite for
maintaining an appeal on the ground that award has already been satisfied
in favour of the claimant.
It is well settled that right of appeal is a statutory right and the
same can be availed in accordance with the provisions of law.
Section 173 of the Motor Vehicles Act, 1988 (hereinafter
referred to as “the Act”) which regulates the filing of appeal challenging
the award passed by the Motor Accident Claims Tribunal reads as follows:
“Appeals:- (1) Subject to the provisions of sub-sec.(2),
any person aggrieve by an award of a Claims Tribunal
may, within ninety days from the date of the award,
FAO No.5191 of 2009(O&M) 2prefer an appeal to the High Court:
Provided that no appeal by the person who is required
to pay any amount in terms of such award shall be
entertained by the High Court unless he has deposited
with it twenty-five thousand rupees or fifty per cent of the
amount so awarded, whichever is less, in the manner
directed by the High Court.
Provided further that the High Court may entertain the
appeal after the expiry of the said period of ninety days,
if it is satisfied that the appellant was prevented by
sufficient cause from preferring the appeal in time.
(2) No appeal shall lie against any award of a Claims
Tribunal, if the amount in dispute in the appeal is less
than ten thousand rupees.”
Thus, deposit of an amount of Rs.25,000/- or 50% of the
amount so awarded, whichever is less, is a pre-requisite for filing of the
appeal. There is no provision under the Act under which exemption from
making the deposit under First Proviso to Section 173(1) of the Act can be
granted. A Division Bench of this Court in the case of Harbans Lal and
another v. Nazar Singh and others 2002 ACJ 1827 has held as under:-
“Moreover, the appellants have not deposited the
statutory amount as required under Section 173(1) of the
Motor Vehicles Act, 1988 (hereinafter referred to as ‘the
Act’). They have moved an application for exempting
them from depositing the amount. No provision of the
Act has been shown to us by which the court could grant
such an exemption. This appeal also deserves to be
FAO No.5191 of 2009(O&M) 3dismissed on this count. It may be noted that in the
application, there is no request for postponing the date
of the depositing of the amount.”
In the case of Sohan Singh v. Kushla Devi and others AIR
1996 Punjab and Haryana, 256, this Court has held as under:
“On a plan reading of the proviso to Section 173(1), any
person who is required to pay any amount under an
award passed by the Claims Tribunal, prefers an appeal,
his appeal can be entertained by the High Court only if
he makes deposit of a specific amount as required by
the said proviso and he cannot claim exemption from
making the deposit on the ground that a co-respondent
before the Tribunal has filed an appeal and has made
the requisite deposit. It is a different thing that the High
Court will not order the disbursement of the entire
amount deposited by different parties under the proviso
to section 173(1)”.
In view of the aforesaid Division Bench judgments’ of this
Court, the argument of the learned counsel for the appellant that in this
case the claim of the claimant-respondents has been satisfied, and
therefore, there is no need to deposit the amount of Rs.25,000/- as
envisaged under the Act, is not sustainable. Thus, the application for
granting exemption from deposit of the amount as aforesaid is rejected.
No prayer has been made by the counsel for the appellant to
permit him to deposit the aforesaid amount.
Since it is pre-requisite to deposit the amount under Section
173 of the Act and no deposit has been made by the appellant in this
FAO No.5191 of 2009(O&M) 4
appeal as aforesaid, there is no properly constituted appeal before me and
therefore, this appeal is dismissed as not maintainable.
October 29, 2009 (RAKESH KUMAR GARG) ps JUDGE