IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
FAO No.413 of 1994(O&M)
Date of Decision 27.11.2009
Union of India
...... Appellant
VERSUS
Sh.Ranbir Singh and others
...... Respondents
CORAM:- HON'BLE MR. JUSTICE A.N.JINDAL
Present: Mr.D.D.Sharma, Advocate,
for the appellant.
Mr.Gopal Mittal, Advocate,
for the respondent-Insurance Company.
*****
A.N.JINDAL, J(ORAL):
This appeal,preferred by the appellant-claimant Union of India
(herein referred as ‘the appellant’) is directed against the order dated
19.07.1993, passed by Motor Accident Claims Tribunal, Bathinda,
dismissing the claim petition of the appellant.
Arguments heard. The Tribunal has dismissed the claim
petition preferred by the appellant on account of the damage caused to the
vehicle Shaktiman belonging to them on account of the accident which took
place on 12.09.1989. No evidence has been led despite opportunities given
to the appellant. As such, the claim petition was bound to be dismissed.
Having scrutinized the record, there is no justification of
awarding further opportunity to the appellant to lead evidence.
Finding no merit in the appeal, the same is dismissed.
(A.N.Jindal)
Judge
27.11.2009
mamta-II