High Court Punjab-Haryana High Court

Rishi Pal vs Mahmood @ Muda And Others on 10 November, 2009

Punjab-Haryana High Court
Rishi Pal vs Mahmood @ Muda And Others on 10 November, 2009
In the High Court of Punjab and Haryana at Chandigarh


F.A.O. No.2106 of 2009

Date of decision: November 10, 2009

Rishi Pal
                                                        .. Appellant

                  Vs.

Mahmood @ Muda and others
                                                        .. Respondents

Coram: Hon’ble Mr. Justice A.N. Jindal

Present: Mr. Krishan Singh, Advocate for the appellant.

A.N. Jindal, J
This appeal is directed against the order dated 6.2.2009 passed
by the Motor Accident Claims Tribunal, Yamuna Nagar dismissing the
claim petition. The case of the claimants is that the accident took place in
which Chetu Ram died as a result of the fault on the part of the respondent
No.1. The accident took place on 12.10.2006 and the FIR was lodged on
13.10.2006. The claim petition was tried and ultimately it was dismissed.

Heard.

None of the witnesses to the accident have been examined in
order to prove the negligence on the part of the respondent No.1. The FIR
so recorded on the next day of the occurrence does not contain the number
of the vehicle or the name of the driver of offending vehicle. Thus, in the
absence of any such evidence, no liability could be fastened upon the
respondents.

No grounds to interfere.

Dismissed.

November 10, 2009                                       (A.N. Jindal)
deepak                                                        Judge