Allahabad High Court High Court

Pankaj Kumar Pandey vs The Motor Accident Claim … on 25 January, 2010

Allahabad High Court
Pankaj Kumar Pandey vs The Motor Accident Claim … on 25 January, 2010
Court No. - 21

Case :- WRIT - C No. - 2304 of 2010

Petitioner :- Pankaj Kumar Pandey
Respondent :- The Motor Accident Claim Tribunal/Specail Judge Eca & Ors.
Petitioner Counsel :- Hari Pratap Gupta

Hon'ble V.K. Shukla,J.

Issue notice to respondent nos. 2,3, sand 4 returnable within next eight weeks.

List after eight weeks.

It has been contended on behalf of petitioner that proceedings under Motor
Vehicle are specific proceedings and special provisions are there in rules and
as such proceeding could not have been refused in the manner, as it has been
sought to be done in the present case.

Prima facie arguments advanced appears to have some substance,
consequently, till the next date of listing further proceeding in M.A.C.P. No.
238 of 2005 shall remain stayed.

Order Date :- 25.1.2010
T.S.