In the High Court of Punjab and Haryana at Chandigarh
F.A.O. No. 3338 of 2009 (O&M)
Date of decision: October 20, 2009
Om Parkash and others
.. Appellants
Vs.
Sageer Ahmed and others
.. Respondents
Coram: Hon’ble Mr. Justice A.N. Jindal
Present: Mr. Ramender Chauhan, Advocate for the appellants.
A.N. Jindal, J
This appeal, preferred against the order dated 27.2.2007 passed
by the Motor Accident Claims Tribunal, Faridabad, dismissing the claim
petition, is accompanied by an application for condonation of 662 days’
delay in re-filing the appeal.
There are no sufficient grounds to condone the delay. Even
otherwise, the Tribunal appears to have appreciated the evidence in the right
perspective.
In view of the matter, the application for condonation of delay
is dismissed.
Resultantly, the appeal also fails.
October 20, 2009 (A.N. Jindal) deepak Judge