Allahabad High Court High Court

Ramendra Singh And Anr. vs State Of U.P. And Anr. on 30 July, 2010

Allahabad High Court
Ramendra Singh And Anr. vs State Of U.P. And Anr. on 30 July, 2010
Court No. - 36

Case :- WRIT - C No. - 44440 of 2010

Petitioner :- Ramendra Singh And Anr.
Respondent :- State Of U.P. And Anr.
Petitioner Counsel :- Shivajee Srivastava
Respondent Counsel :- C.S.C.

Hon'ble Sheo Kumar Singh,J.

Hon’ble Rajesh Chandra,J.

Heard learned counsel for the petitioners and learned
Standing Counsel for the State.

A perusal of the petition, it appears that the Motor accident
Claim has been filed against the petitioner being M.A.C.P.
No. 254 of 1999 (Smt. Sheela Devi Vs. Ramendra Singh and
another) which was decided against the petitioner and the
petitioner was directed to pay certain amount as
compensation, the petitioner then filed a First Appeal From
Order being F.A.F.O. No. 1345 of 2003 and the same was
dismissed by this Court on 20.5.2003. Now the recovery is
being made by the petitioner of the amount of award which
was granted by the Motor Accident Claim Tribunal.

We have gone through the entire matter, no relief can be
given in this petition. The petition in which relief could have
been given has already been dismissed on 20.5.2003 and
thus no fault in recovery can be found.

The writ petition is hereby dismissed.

Order Date :- 30.7.2010
Prabhat