High Court Punjab-Haryana High Court

Satbir And Another vs Smt.Suman Devi And Others on 10 September, 2009

Punjab-Haryana High Court
Satbir And Another vs Smt.Suman Devi And Others on 10 September, 2009
    IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
                HARYANA AT CHANDIGARH.

                                       FAO No.2029 of 2009 (O&M)
                                       Date of Decision:-10.9.2009

Satbir and another                                       ...Appellants
                                   Versus

Smt.Suman Devi and others                               ...Respondents

CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR GARG

Present: Mr.Vikram Singh, Advocate for the applicant-appellants.

Rakesh Kumar Garg, J. (Oral):

CM No.10414-CII of 2009

This application has been filed by driver and owner-

applicants to exempt them from depositing the amount of Rs.25,000/-

as envisaged under Section 173 of the Motor Vehicles Act, 1988 (in

short “the Act”).

It is well settled that right of appeal is a statutory right and

the appeal can be filed in accordance with the provisions of Statute.

Section 173 of the Act mandates the deposits of Rs.25000/- or 50%

of the compensation awarded by the Tribunal whichever is less as a

pre-requisite for filing appeal on behalf of driver and owner.

I find no ground to exempt the applicants from depositing

the aforesaid amount. The application is dismissed.

FAO No.2029 of 2009

Since the amount of Rs.25000/- as envisaged under

Section 173 of the Act has not been deposited while filing this

appeal, I refuse to entertain this appeal.

Dismissed.


                                                 (Rakesh Kumar Garg)
10.9.2009                                                  Judge
AS