Rajasthan High Court – Jodhpur
Smt. Reena vs Rajendra Singh & Ors on 16 August, 2011
1
18
S.B. Civil Writ Petition No.11046/2010
Smt. Reena
vs
Rajendra Singh & Ors.
DATE OF ORDER: 16th August, 2011
HON'BLE MR. JUSTICE DINESH MAHESHWARI
None present for the petitioner.
Nobody is present for the petitioner.
This writ petition filed way back on 24.11.2010 is pending for
admission and has been adjourned several times. It is appears that
the petitioner has lost interest in prosecuting this writ petition any
further.
Even on merits, there appears no reason to entertain this writ
petition. The petitioner is said to be the wife of the vehicular accident
victim Rajesh. The respondents Nos. 4 and 5 are said to be the
parents of said victim Rajesh. In the claim for compensation as
made before the Motor Accident Claims Tribunal, Bhadara, the
petitioner has been joined as the non-applicant No.4. The learned
Tribunal, while making directions for payment of first mentioned
compensation, has directed Rs.50,000/- to be deposited by the
Insurer and to be disbursed equally amongst the petitioner and the
2
respondents Nos. 4 and 5.
The petitioner has submitted in this writ petition that the
respondent No.5 has other sources of income in a Grocery Shop and
further, that the said respondent has agricultural income too,
whereas the petitioner has no source of income. It is submitted that
70% amount of no fault liability award ought to have been allowed to
the petitioner.
The victim was said to be of 22 years of age and was son of
the respondents Nos. 4 and 5. In the totality of the circumstances,
so far the distribution of amount of Rs.50,000/- towards no fault
liability is concerned, the learned Tribunal cannot be said to have
acted beyond its jurisdiction in directing equal distribution of the
amount amongst the petitioner and the respondents Nos. 4 and 5.
No case for interference in the writ jurisdiction is made out.
The writ petition stands dismissed.
[DINESH MAHESHWARI], J.
cpgoyal/-