FAO No. 1848 of 2006 1
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
FAO No. 1848 of 2006
Decided on :01-12-2008
Sh. Attru Ram
....Appellant
VERSUS
Smt. Kanta Devi and others
....Respondents
CORAM:- HON’BLE MR. JUSTICE MAHESH GROVER
Present:- Mr. S.M.Sharma, Advocate for the appellant.
Ms. Sarika, Advocate for
Mr. Ashwani Arora, Advocate
for respondent no.1 & 2.
Mr. D.D.Gupta, Advocate for respondent no.4.
MAHESH GROVER, J
The only challenge raised in the present appeal by the appellant is
that he is not liable to satisfy the award as the vehicle was sold to one Sushil
Kumar vide agreement to sell dated 31.12.96 and the vehicle was also
delivered to him. Thereafter, the vehicle was sold to one Smt. Rama Rani,
respondent no.5. According to the provisions of the Motor Vehicles Act,
the liablity to satisfy the award has to be of the registered owner which in
the present case is the petitioner.
In this view of the matter, the findings recorded by the Tribunal
cannot be faulted with.
However, the appellant is granted the liberty to realise the amount
FAO No. 1848 of 2006 2
from the respondent no.5 as it has been stated before the Court that she has
taken the vehicle on superdari.
There is no merit in the appeal.
Dismissed.
December 1 , 2008 (Mahesh Grover) rekha Judge