IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
FAO No.4810 of 2009 (O&M)
Date of decision: 7.10.2009
United India Insurance
Company Limited ......Appellant(s)
Versus
Sharbati Devi and others ......Respondent(s)
CORAM:- HON’BLE MR.JUSTICE RAKESH KUMAR GARG
* * *
Present: Mr. R.K.Bashamboo, Advocate for the appellant.
Rakesh Kumar Garg, J.(Oral)
CM No.23383-CII of 2009
For the reasons mentioned in the application, delay of 1 day in
filing the appeal is condoned.
CM stands disposed of.
FAO No.4810 of 2009
This is insurer’s appeal challenging the impugned award only
on the ground that compensation granted by the Tribunal is on the higher
side.
Admittedly, the appellant-Insurance Company was not granted
permission under Section 170 of the Motor Vehicles Act, 1988 to contest
the case on merits and take up all those defences which are available to
the owner/driver of the offending vehicle. However, the contention of the
learned counsel for the appellant is that application filed under Section 170
of the Motor Vehicles Act was filed before the Tribunal, however, the same
has not been decided and therefore, the award is liable to be set aside.
I have heard learned counsel for the appellant. However, I find
no merit in the arguments raised.
FAO No.4810 of 2009 (O&M) -2-
Admittedly, the application under Section 170 of the Motor
Vehicles Act , 1988 was filed by the appellant-Company at the initial stage
and the issues were framed thereafter. No such issue was claimed by the
appellant-Insurance Company before the Tribunal. Neither the appellant-
Company had raised the aforesaid objection, as taken before this Court
during the pendency of the claim petition before the Tribunal. Further from
the perusal of the award, it is found that no evidence was led by the
appellant-Company except raising an objection in its pleadings that the
petition has been filed by the claimants in collusion with driver and owner of
the offending vehicle.
In view thereof, I find no merit in this appeal.
Dismissed.
October 7, 2009 (RAKESH KUMAR GARG) ps JUDGE