IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH.
F.A.O. No. 2400 of 2007
Date of Decision : January 12, 2009
New India Assurance Company Ltd.
.....Appellant
Versus
Hazara Singh and others
.....Respondents
CORAM : HON'BLE MR JUSTICE T.P.S.MANN
Present : Mr. Nirmal Mittal, Advocate
for the appellant.
Mr. Naresh Kaushal, Advocate
for respondents No. 1 to 5.
None for respondent No. 6, despite service.
T.P.S.MANN, J. (Oral)
On the last date of hearing, the Court had directed the
appellant to effect service upon respondent No. 7 by taking dasti
process. As per the office report, learned counsel for the appellant did
not collect the dasti process.
Learned counsel for the appellant states that vide impugned
award, learned Motor Accidents Claims Tribunal, Rupnagar granted an
amount of Rs. 3,17,000/- along with interest as compensation to the
claimants/respondents, which amount was to be paid by the appellant as
well as respondents No. 6 and 7 jointly and severally. The appellant-
F.A.O. No. 2400 of 2007 -2-
Insurance Company was also held entitled to recover the amount of
compensation from respondents No. 6 and 7 in view of the law laid
down in 2001 ACJ 843 and 2004 ACJ 2094. Learned counsel for the
appellant-Insurance Company states that after the deposit of amount as
compensation and the interest, the appellant has the right to recover the
same from respondents No. 6 and 7. For that purpose, an execution
application is required to be filed by the appellant before the learned
Tribunal against respondents No. 6 and 7, and, accordingly, the
appellant wants to pursue the said remedy, instead of continuing with
the appeal.
In view of the above, the appeal is disposed of with the
direction that in the event of deposit of the amount of compensation
and the interest by the appellant-Insurance Company, it shall be at
liberty to file an application for execution so as to recover the said
amount from respondents No. 6 and 7.
Dismissed as withdrawn with liberty aforementioned.
Security, if already furnished by the claimants/respondents
in pursuance of order dated October 31, 2008 shall stand cancelled/
discharged.
( T.P.S. MANN )
January 12, 2009 JUDGE
satish