High Court Punjab-Haryana High Court

United India Insurance Company vs Lachhmi Devi And Others on 3 December, 2009

Punjab-Haryana High Court
United India Insurance Company vs Lachhmi Devi And Others on 3 December, 2009
F.A.O.No. 1234 of 2009 (O&M).                          1

 IN THE HIGH COURT OF PUNJAB AND HARYANA AT
               CHANDIGARH.


                   F.A.O.No. 1234 of 2009 (O&M).
                   DECIDED ON : 3.12.2009.


United India Insurance Company
                                          appellant.


                   VERSUS


Lachhmi Devi and others .                 Respondents



CORAM : Hon'ble Mr. JUSTICE A.N.JINDAL.



Present:- Mr. Vinod Gupta, Advocate, for
          the appellant.
          None for the respondents.


A.N.JINDAL,J.

This appeal by the Insurance Company is

directed against the award dated 3.1.2009 passed by

Motor Accident Claims Tribunal, Kurukshetra.

An amount to the tune of Rs.3,00,000/- was

awarded against the appellant and respondents 3, 5 7 to

10 in a petition filed under Section 163-A of the Motor

Vehicles Act. Learned counsel for the Insurance

Company has submitted that as two vehicles are

involved, the compensation should have been sought

against all the respondents and not against the
F.A.O.No. 1234 of 2009 (O&M). 2

appellant and respondents 3, 5, 7 to 10. Since it was a

case of composite negligence, therefore, the Tribunal

appears to have awarded compensation against the

owners and the insurers of both the vehicles. As such

finding no merit in the appeal, same is dismissed.





03.12.2009.                        ( A.N. JINDAL)
Anoop                                  JUDGE