IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Revision No. 612 of 2009
Date of Decision: February 04, 2009
Jagjit Kaur and another.
... Petitioners
Versus
The Presiding Officer, MACT, Amritsar and others.
... Respondents
CORAM: HON'BLE MR. JUSTICE S.D. ANAND.
Present : Mr. Anil Chawla, Advocate,
for the petitioners.
****
S.D. Anand, J. (Oral)
C.M. No. 3020-CII of 2009
Allowed, as prayed for.
C.R. No. 612 of 2009
Out of the four petitioners, Charanjit Kaur is dead. The
plea for disbursement of the amount qua Rupinder Kaur stands
allowed.
Petitioner No.1 – Jagjit Kaur, who was widowed on
account of death of her husband of the impugned accident, needs
money for her treatment and education expenses of the children.
C.R. No. 612 of 2009 2
Likewise, petitioner no.2 – Baldeep Singh, who has graduated
Engineering in the meantime, requires money to start a business of
his own.
The learned Motor Accident Claims Tribunal – District
Judge, Amritsar, declined their plea for disbursement of their share
of the amount.
The money is, by all means, theirs. The grounds
indicated for disbursement thereof, are adequate in character.
The petition is allowed in limine. The amount shall be
released in favour of the petitioners.
February 04, 2009 ( S.D. Anand ) vkd Judge