IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
FAO No.2986 of 2007 (O&M)
Date of decision: 2.9.2009
The Oriental Insurance Co. Ltd .....Appellant(s)
Versus
Manju and ors. ......Respondent(s)
CORAM:- HON’BLE MR.JUSTICE RAKESH KUMAR GARG
* * *
Present: Mr. D.P.Gupta, Advocate for the appellant.
Mr. Ajit Attri, Advocate for respondents No.1 to 3.
Rakesh Kumar Garg, J.(Oral)
CM No.15082-CII of 2007
I have perused the averments made in the application for
condonation of delay of 11 days in filing this appeal.
There are sufficient reasons for condoning the aforesaid delay.
This application is allowed. Delay of 11 days in filing this
appeal is condoned.
FAO No.2986 of 2007 (O&M)
This is insurer’s appeal challenging the impugned award
passed by Motor Accident Claims Tribunal, Karnal whereby respondents
No.1 to 3 have been awarded compensation on account of death of one
Lokesh Kumar, caused due to rash and negligent driving of the offending
vehicle by respondent No.4.
The only question raised by the learned counsel for the
appellant in this appeal is that the respondent-driver of the offending
vehicle was not having a valid and effective driving licence and therefore,
the insurer-appellant cannot be saddled with the liability to pay
compensation to the claimant-respondents and thus, the impugned award
is liable to be modified to that extent and the appellant is entitled to be
FAO No.2986 of 2007 (O&M) -2-
absolved from its liability to pay any compensation.
I have heard learned counsel for the appellant and perused the
impugned award.
While deciding issues No.1 and 2, the Tribunal has held that
admittedly, the offending vehicle was insured with the appellant; however,
there is nothing on record to prove that the respondent-driver of the
offending vehicle was not having a valid and effective driving licence. Even
before this Court, the appellant was unable to point out any material
evidence which has not been taken into consideration by the Tribunal while
returning the aforesaid finding.
In view of the aforesaid, I find no merit in this appeal.
Dismissed.
September 2, 2009 (RAKESH KUMAR GARG) ps JUDGE