High Court Punjab-Haryana High Court

Veer Singh vs Joginder Singh And Others on 19 August, 2009

Punjab-Haryana High Court
Veer Singh vs Joginder Singh And Others on 19 August, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                        FAO No.1281 of 2008(O&M)
                                        Date of decision: 19.8.2009


Veer Singh                                          ......Appellant(s)

                                 Versus


Joginder Singh and others                           ......Respondent(s)



CORAM:-      HON'BLE MR.JUSTICE RAKESH KUMAR GARG

                           * * *

Present:     Mr. Kamal Narula, Advocate for the appellant.



Rakesh Kumar Garg, J.

This is owner’s appeal challenging the impugned award

whereby claim petition filed by respondent No.1 for grant of compensation

for the injuries suffered by him in a motor vehicular accident caused on

11.11.2005 due to rash and negligent driving of Tempo Trax Jeep No.PB-

05L-6407 by respondent No.2, was allowed and the respondent-claimant

was held entitled to recover compensation of Rs.85,293/-.

As per the averments made in the claim petition, on

11.11.2005, the respondent-claimant along with his friend Ramesh Singh

was going on a motorcycle bearing registration No.PB-05-2999 and at

about 4.15. p.m when he reached near the area of bus stand Tillu Arajan,

the offending vehicle came from the opposite side behind the truck being

driven by Baldev Singh-respondent No.1 at a very high speed. While

overtaking the above referred truck, offending vehicle struck against the

motorcycle of the claimant as a result of which they both fell down and

received injuries. After causing the accident, Baldev Singh, driver of the
offending vehicle ran away from the spot along with the offending vehicle.

The respondent-claimant was got admitted in the Civil Hospital, Jallalabd

and thereafter he was admitted in Dhillon Hospital Malwal Road, Ferozepur

City. An FIR No.189 dated 12.11.2005 was also registered with regard to

the accident on the basis of statement of Ramesh Singh. Thus, the

respondent-claimant claimed compensation to the tune of Rs.5,00,000/- on

account of the injuries suffered by him in the aforesaid vehicular accident.

Upon notice, separate replies were filed by the appellant and

respondent No.2 and the driver, wherein the allegations made in the claim

petition were denied and it was stated that no accident ever took place

between the motorcycle of the respondent-claimant and the offending

vehicle. However, it was admitted that the appellant was the owner of the

offending vehicle. The Tribunal on appreciation of evidence held that the

claimant-Joginder Singh was injured in the motor vehicular accident

caused on 11.11.2005 due to rash and negligent driving of Tempo Trax

Jeep No.PB-05L-6407 by respondent No.2-Baldev Singh and determined

compensation of amount of Rs.85,293/- payable to the respondent-

claimant.

Challenging the findings of the Tribunal on issue No.1, learned

counsel for the appellant has vehemently argued that the impugned award

is erroneous as no such accident took place with the vehicle of the

appellant and the Tribunal has failed to appreciate the evidence produced

by the appellant and therefore, the aforesaid findings of the Tribunal are

liable to be set aside and the claim petition liable to be dismissed. In

support of his contention, learned counsel for the appellant has referred to

the statement of RW-3 Ramesh Singh, who was the friend of the

respondent-claimant, who while appearing as RW-3 has stated that no

accident took place of the said motorcycle i.e. bearing registration No.PB-
05L-2999 with the offending vehicle.

I have heard learned counsel for the appellant and have gone

through the record of this appeal.

While discussing the evidence on record, the Tribunal has

observed that RW-2 Baldev Singh, driver of the offending vehicle, has

admitted that he was facing the trial in case FIR No.189 dated 12.11.2005

under Sections 279, 337, 338 and 427 IPC. Admittedly, no application or

complaint has been filed by the appellant or the driver of the vehicle with

the authorities that the FIR had been falsely registered against him. In the

evidence of RW-1 Vir Singh- appellant, it had come that Ramesh Singh

RW-3 had also filed similar claim case under the Motor Accident Claims

Tribunal, which was withdrawn by him as the appellant had compromised

with him. Not only this, RW-3 had also admitted that he along with the

respondent-claimant was admitted in the Civil Hospital for treatment of their

injuries. Thus, considering the whole of the evidence on record, the

Tribunal has recorded a finding of fact that the respondent-claimant

suffered injuries in the motor vehicular accident caused due to rash and

negligent driving of Tempo Trax Jeep No.PB-05L-6407 by the respondent-

Baldev Singh. No material evidence has been pointed out which has been

ignored by the Tribunal while returning the findings against the appellant.

Thus, no fault can be found with the finding of fact recorded by the Tribunal

with regard to accident in question.

No other point was urged in this appeal.

Thus, I find no merit in this appeal.

Dismissed.

August      19, 2009                           (RAKESH KUMAR GARG)
ps                                                    JUDGE