Civil Revision No.4158 of 2009 -1-
HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
****
Civil Revision No.4158 of 2009
DATE OF DECISION: 17.08.2009
****
Gulshan Lal and another . . . . Petitioners
VS.
Om Parkash & another . . . . Respondents
****
CORAM : HON’BLE MR.JUSTICE SURYA KANT
****
Present: Ms. Rachna Arora, Advocate for the petitioner
Mr. Vinod Gupta, Advocate for respondent No.2
*****
SURYA KANT J.(ORAL)
This Revision Petition is directed by the owner and
driver of the alleged delinquent vehicle, against the order
dated 1st June, 2009 passed by the Motor Accident Claims
Tribunal, Chandigarh, whereby their evidence has been
closed in a claim petition filed under Section 166 of the Motor
Vehicle Act.
Notice of Motion was issued and in response
thereto, counsel for the parties have been heard.
Learned counsel for the petitioner submits that
given one opportunity, the petitioners shall lead their entire
evidence at their own responsibility.
Learned counsel for the respondent-claimant has
no serious objection, if one such opportunity is granted to the
petitioners.
Civil Revision No.4158 of 2009 -2-
Having regard to all the attending circumstances
and the stand taken on behalf of the petitioners, this Revision
Petition is allowed to the extent that the impugned order
dated 1st June, 2009 passed by the Tribunal is set aside and it
is directed that one more opportunity may be granted to the
petitioners to lead their evidence at their own responsibility,
however, subject to payment of cost of Rs.2500/- to the
respondent-claimant.
(SURYA KANT)
JUDGE
17.08.2009
shonkar