IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
T.A.No.65 of 2009
Date of Decision : 4.5.2009
Naseem and others
....Petitioners
Versus
Mustaq and others
...Respondents
CORAM : HON'BLE MR.JUSTICE MAHESH GROVER
....
Present : Mr.P.R.Yadav, Advocate
for the petitioners.
Ms.Vandana Malhotra, Advocate
for respondent No.3.
...
MAHESH GROVER, J.
This is a petition under Section 24 of the Code of Civil
Procedure for transfer of claim petition titled as “Naseem & others v.
Mustaq and others’, pending before the Motor Accident Claims
Tribunal, Faridabad, to Mewat at Nuh.
It is the case of the petitioners that the accident in question
took place in the year 2007 and with the creation of Mewat District
the jurisdiction to try such cases has vested in the Courts at Mewat
and, therefore, the proceedings which are pending at Faridabad are
causing great difficulty to the petitioners.
The learned counsel appearing on behalf of respondent
No.3 has stated that he has no objections if the proceedings in
T.A.No.65 of 2009 -2-
question are transferred to Mewat at Nuh.
Having regard to the aforesaid and also the fact that the
Supreme Court has also held that the convenience of the parties is a
good ground to transfer the proceedings, the present application is
allowed and the proceedings in the claim petition titled as “Naseem &
others v. Mustaq and others’, pending at Faridabad are directed to be
transferred to Motor Accident Claims Tribunal, Mewat at Nuh, which
shall issue notice to the parties on receipt of the case.
4.5.2009 (MAHESH GROVER)
JUDGE
dss