Allahabad High Court High Court

Smt. Lalmani Devi & Others vs Sita Ram & Others on 6 January, 2010

Allahabad High Court
Smt. Lalmani Devi & Others vs Sita Ram & Others on 6 January, 2010
Court No. - 34

Case :- FIRST APPEAL FROM ORDER No. - 132 of 1983

Petitioner :- Smt. Lalmani Devi & Others
Respondent :- Sita Ram & Others
Petitioner Counsel :- D.S.M.Tripathi
Respondent Counsel :- A.K.Saxena,Maheshwari Prasad,V.C. Dixit

Hon'ble Prakash Chandra Verma,J.

Hon’ble Ram Autar Singh,J.

This FAFO has been preferred by the appellants against the
judgement and decree dated 14.9.1982 passed by the Motor
Accident Claims Tribunal, Jaunpur in MACT Case No. 8 of
1980.

Heard learned counsel for the parties.
Learned counsel for the appellants has vehemently argued
various points in support of his contention and has submitted
that judgment and order passed by the Tribunal is illegal,
perverse and against the law and the same cannot be sustained in
law as the relevant material has not been considered by the
Tribunal.

We have examined the judgment and order passed by the
Tribunal in depth and we have carefully perused the findings
recorded by the Tribunal, we are in full agreement with the
same. Learned counsel for the appellants has failed to establish
any illegality or infirmity in the judgment and order of the
Tribunal.

The First Appeal From Order is devoid of merits and is hereby
dismissed.

Order Date :- 6.1.2010
ssm