In the High Court of Punjab and Haryana at Chandigarh
FAO No. 23 of 1987
Date of decision: July 29, 2009
State of Haryana and others
.. Appellants
Vs.
Ganpat Ram and another
.. Respondent
Coram: Hon’ble Mr. Justice A.N. Jindal
Present: Mr. Rajiv Kwatra, Sr. DAG, Haryana for the appellants.
A.N. Jindal, J
State has filed an appeal against the award dated 11.10.1986
whereby the claim petition filed by the petitioner-respondent (herein
referred as the respondent) was allowed and he was awarded a sum of
Rs.42000/- on account of the injuries suffered by him in a motor vehicle
accident. Out of which, on account of contributory negligence, the State
was held responsible to pay Rs.21000/-.
Aggrieved by this judgment, the State has come in appeal. As
regards the negligence, it could not be ascertained as to who caused the
accident, therefore, the Tribunal held both the vehicles responsible on
account of contributory negligence.
Having scrutinized the impugned award, no fault could be
found with the same.
Dismissed.
July 29, 2009 (A.N. Jindal) deepak Judge