High Court Punjab-Haryana High Court

Shiv Lal And Another vs Smt. Rajjan And Others on 13 August, 2009

Punjab-Haryana High Court
Shiv Lal And Another vs Smt. Rajjan And Others on 13 August, 2009
       In the High Court for the States of Punjab and Haryana at Chandigarh
                                 ...

FAO No. 372 of 2000
Date of decision: August 13, 2009

Shiv Lal and another ..Appellants

Versus

Smt. Rajjan and others
..Respondents

Coram: Hon’ble Mr. Justice Rakesh Kumar Garg

Present: Mr. Sudhir Aggarwal, Advocate
for the petitioner.

,,,

Rakesh Kumar Garg, J(Oral)

C.M.No. 1429-CII of 2009

For the reasons mentioned in the application, order dated

1.12.2008 dismissing the appeal in default is recalled and the appeal is restored

to its original number.

FAO No. 372 of 2000

This appeal has been filed by the owners of Truck No. DEG-2439

against the award of the Motor Accident Claims Tribunal, Gurgaon, whereby an

amount of Rs. 1,92,000/- along with interest at the rate of 12 % per annum from

the date of petition till realization has been granted in favour of claimants while

deciding the claim application. The Tribunal has held that from the evidence

adduced on record, it is fully established that death of Laxman was caused on

account of rash and negligent driving of truck No. DEG 2439 of the appellant.

I have heard learned counsel for the appellants. The Tribunal has

recorded a finding of fact on appreciation of evidence. Learned counsel for the

appellants was unable to point out any material evidence which was not

considered by the Tribunal while recording the aforesaid finding against the

appellants.

Thus, I find no ground to interfere in the impugned award.

No merits. Dismissed.


August 13, 2009                                (RAKESH KUMAR GARG)
            nk                                         JUDGE