High Court Punjab-Haryana High Court

Harpal Singh vs Mandeep Choudhary And Others on 17 April, 2009

Punjab-Haryana High Court
Harpal Singh vs Mandeep Choudhary And Others on 17 April, 2009
Civil Revision No. 2030 of 2009                            (1)

        IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                               CHANDIGARH


                                        Civil Revision No. 2030 of 2009
                                        Date of Decision: 17.4.2009


Harpal Singh                                        ......Petitioner

             Versus

Mandeep Choudhary and others                        .......Respondent

CORAM: HON’BLE MR. JUSTICE HEMANT GUPTA.

1. Whether Reporters of local papers may be allowed to see the judgment?

2. To be referred to the Reporters or not?

3. Whether the judgment should be reported in the Digest?

Present: Shri Parminder Singh, Advocate, for the petitioner.

HEMANT GUPTA, J (Oral).

The challenge in the present revision petition is to the order

passed by the learned Motor Accident Claims Tribunal, on 18.3.2009,

whereby an application filed by the petitioner for release of the amount of

compensation was declined.

It is the case of the petitioner that he has received injuries in a

motor vehicular accident. The Tribunal has awarded a sum of Rs.2 lacs as

compensation along with interest. A sum of Rs.1 lac has already been

disbursed to the petitioner. The balance sum of Rs.1,39,250/-, inclusive of

interest, is claimed by the petitioner. It is asserted by the petitioner that he

was 35 years of age when he sought compensation and that money is

required for restarting his business.

Keeping in view the fact that the petitioner is a grown up adult
Civil Revision No. 2030 of 2009 (2)

and engaged in business, the deposit of the amount in a fixed deposit, will

not be of optimum utilisation. If the amount is released to the petitioner, he

can utilise the same in a constructive way by utilising the same in his

business, rather than to keep the same in the fixed deposit.

In view of the above, the impugned order dated 18.3.2009 is set

aside. The amount of Rs.1,39,250/- with accrued interest is ordered to be

released to the petitioner.

(HEMANT GUPTA)
JUDGE
17.4.2009
ds