IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
F.A.O.No.2843 of 2009 (O&M)
Date of Decision 11.09.2009
Jaipan
......Appellant
VERSUS
Manish and others
......Respondents
CORAM:- HON'BLE MR. JUSTICE A.N.JINDAL
Present: Mr.S.K.Verma, Advocate, for the appellants.
*****
A.N.JINDAL, J(ORAL):
This appeal for enhancement is directed against the award dated
24.12.2007, passed by Motor Accident Claims Tribunal, Jind, awarding
compensation to the tune of Rs.45,000/- alongwith interest @ 7.5% per
annum in favour of the claimant-appellant (herein referred as ‘the appellant’)
and against the respondents jointly and severally on account of the injuries
suffered by him in a motor vehicular accident. This appeal, being time
barred is accompanied by an application for condonation of delay of 363
days in its filing.
The grounds, as set up by the appellants for condoning the
delay, could not be said to be sufficient. The delay of few days or few hours
could be condoned but this long delay of about one year could not be
condoned on flimsy grounds. If such delay is condoned after ignoring the
law of limitation, it would completely wipe out the Limitation Act and
would send wrong signals to the society that any stale litigation could be
entertained at any time.
Dismissed. Resultantly, the appeal also fails.
(A.N.Jindal)
Judge
11.09.2009
mamta-II