High Court Punjab-Haryana High Court

Sukhjit Singh And Another vs Dalbir Singh & Another on 17 December, 2008

Punjab-Haryana High Court
Sukhjit Singh And Another vs Dalbir Singh & Another on 17 December, 2008
FAO No. 633 of 2008                -1-

IN THE HIGH COURT OF PUNJAB AND HARYANA AT
              CHANDIGARH


                               FAO No. 633 of 2008

                               Date of decision : 17.12.2008

Sukhjit Singh and another

                                              ....Appellants
              Versus


Dalbir Singh & another.

                                              ...Respondents


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

Present : Mr.Sandeep Bansal, Advocate
          for the appellants.
                     ...

MAHESH GROVER, J.

The only ground that has been raised in the present

appeal by way of a challenge to the award of the Motor Accident

Claims Tribunal dated 2.4.2007 is that there was no finding recorded

regarding the negligence of the driver of the vehicle and that the

quantum of compensation assessed is on the higher side.

After hearing the learned counsel for the appellants, I am

of the opinion that both the contentions raised by the learned counsel

are misplaced. In para 8 of the award the Tribunal has categorically

dealt with the issue and has observed that the plea taken up by the

appellant-driver was that the accident had taken place on account of

the failure of the steering wheel. However, no evidence was produced

in this regard. The appellant-driver stands challaned by the police and
FAO No. 633 of 2008 -2-

is facing criminal prosecution. In proceedings before a Tribunal

which are in the nature of an inquiry, this is a sufficient indicator of

the involvement of the vehicle as also prima facie account of the

negligence of the driver as report under Section 173 Cr.P.C.

submitted by the police is based on independent investigation.

Accordingly, there is no infirmity in the findings

recorded by the Tribunal.

In so far as the quantum of compensation is concerned, a

child of three years died and in these circumstances the compensation

of Rs.1,27,000/- cannot be termed to be excessive by any stretch of

imagination.

Appeal dismissed.

17.12.2008                                 (MAHESH GROVER)
dss                                            JUDGE