High Court Punjab-Haryana High Court

Sucha Singh And Others vs Pawanjit Kaur And Others on 12 December, 2008

Punjab-Haryana High Court
Sucha Singh And Others vs Pawanjit Kaur And Others on 12 December, 2008
F.A.O.No. 99 of 2008                   -1-

IN THE HIGH COURT OF PUNJAB AND HARYANA AT
              CHANDIGARH

                                   F.A.O.No. 99 of 2008 (O&M)
                                   Date of Decision : 12.12.2008
Sucha Singh and others

                                              ....Appellants
              Versus


Pawanjit Kaur and others

                                              ...Respondents


CORAM : HON'BLE MR.JUSTICE MAHESH GROVER
               ....

Present : Mr.Vishal Deep Goyal, Advocate
          for the appellants.

          Mr. Y.P.Khullar, Advocate
          for respondent No.3.
                  ...

MAHESH GROVER, J.

This appeal is directed against the award of the Motor

Accident Claims Tribunal, Ludhiana dated 4.8.2006.

Along with the appeal an application under Section 5 of

the Limitation Act has been moved for condonation of delay of 1

year and 49 days. The plea taken up for filing the appeal after such an

inordinate delay is that the counsel who was prosecuting the case on

behalf of the driver and owner told Sucha Singh, who was the driver

of the offending vehicle, that the liability, if any, would be that of

Kashmira Singh, who is the owner and that he need not file any

appeal and that Kashmira Singh never disclosed about the pendency

of the claim petition to the rest of the appellants herein i.e. 2 to 5

during his life time. Kashmira Singh is said to have died on
F.A.O.No. 99 of 2008 -2-

20.10.2007 and the appeal was also filed in 2007. A separate

application has also been filed under Rule 2 Chapter 1, Part-C, Vol.5,

High Court Rules and Orders read with Order 22 Rule 3 C.P.C. for

leave to allow the legal heirs of deceased Kashmira Singh to

prosecute the present appeal.

Learned counsel for respondent No.3 has vehemently

opposed the prayer for condonation of delay and has stated that both,

Kashmira Singh and Sucha Singh were being represented by the same

counsel and it is not conceivable that he would not inform about the

filing of the appeal. That apart, it is stated that in the impugned award

there is a categoric finding regarding the involvement of the vehicle

and that in the appeal the liability is sought to be controverted only on

the ground of non-involvement of the vehicle in the said accident.

Learned counsel for the appellants contended that the

vehicle was not involved in the accident as in the FIR no name of the

driver and the number of the vehicle had been mentioned even though

it was lodged one hour after the accident and it was purely on the

basis of supplementary statement recorded by one Chuhar Singh

complainant that the name of the driver and number of the vehicle

were mentioned.

A perusal of the award shows that Sucha Singh driver

was facing the criminal prosecution for having caused this accident

under the provisions of Section 304-A of the Indian Penal Code and

in the proceedings before the Tribunal which are in the nature of an

inquiry this is sufficient indicator to establish that the vehicle was

involved in the accident. In this view of the matter, the plea raised by
F.A.O.No. 99 of 2008 -3-

the learned counsel for the appellants is not tenable.

Learned counsel for the appellants further contends that

in the revision against the order of the criminal court convicting

Sucha Singh for the offence the only ground for consideration is that

the particulars of the vehicle and the name of the driver were given in

the supplementary statement and the same were not recorded in the

FIR.

I am afraid, the parameters governing the criminal

prosecution are totally different from those governing the proceedings

before a Tribunal and the proceedings before the criminal court have

no bearing on the proceedings before the Tribunal except for the fact

that the judgment of the criminal court can be taken into consideration

as a persuasive piece of evidence. In the instant case as observed

earlier, Sucha Singh driver was found to be involved in the accident

on the basis of an independent investigation carried out by the police

on the basis of which he faced the criminal prosecution which has

also resulted in his conviction. Therefore, prima facie there is nothing

to show that the vehicle was not involved in the accident and the

accident had not been caused by Sucha Singh driver.

That apart, the inordinate delay of 1 year and 49 days in

filing the appeal has largely been unexplained. However, reliance was

placed on Dilbagh Singh v. Collector Land Acquisition, Industries

Department Punjab, Chandigarh and others (2002-2) P.L.R. 775 and

S.V.Matha Prasad v. Lal Chand Meghraj and others (2007-3) P.L.R.

97.

After perusal of the judgments cited above by the
F.A.O.No. 99 of 2008 -4-

learned counsel for the appellants I am of the opinion that the same do

not apply to the facts of the present case, as the facts noticed in those

judgments are totally distinct from the one which are existing in the

present case.

Further, delay cannot be condoned unless sufficient cause

has been shown to the Court. The reasons which have been given in

the application can never be considered to be good grounds for

condonation of delay for it amounts to putting premium on

callousness.

Accordingly, the appeal being devoid of any merit is

dismissed both on the question of limitation as also on merits.

12.12.2008                                 (MAHESH GROVER)
                                               JUDGE
dss