JUDGMENT
1. Title (MV) Suit No. 2 of 1998, tinder Section 166 of the Motor Vehicles Act, 1988 (hereinafter to be referred to as ‘the Act’) was filed jointly by mother and wife of deceased Gupu Modak for granting compensation. The deceased had lost his life in a motor accident on 2.3.1995.
2. It was asserted that while going on a bicycle from Madhuban to Mall godown, Gupu Modak was dashed by a water tanker (dumper) No. 106 and as a result of which he sustained injuries and died,
3. A separate application under Section 140 of the Act was also filed in the said case.
4. The claimants failed to pay requisite court fee for the claim application filed under Section 166 of the Act. They expressed their inability to pay court fee on account of poverty. Hence, their application under Section 166 of the Act was dismissed on 4.2.1998.
5. However, Tribunal entertained their application under Section 140 of the Act and by impugned order dated 7.3.1998, in absence of any denial by the owner, passed interim award of Rs. 50,000/- payable to the claimants under Section 140 of the Act.
6. Main contention in this Appeal is that the vehicle in question was not a motor vehicle within the meaning of the Act and, therefore, neither any claim case under Section 166 nor any application for interim award under Section 140 of the Act was maintainable.
7. Without expressing any opinion on the merit of aforesaid submission, we think that an opportunity of hearing ought to have been given to the owner of the vehicle in question before the Tribunal.
8. We, therefore, set aside the impugned order and interim award and remit the matter to the Tribunal to hear the parties and pass appropriate orders in accordance with law.
9. This appeal is disposed of accordingly.