High Court Punjab-Haryana High Court

Vidya Rani vs Oriental Insurance Company … on 17 August, 2009

Punjab-Haryana High Court
Vidya Rani vs Oriental Insurance Company … on 17 August, 2009
FAO No.4060 of 2009 (O&M)                            [1 ]




     IN THE HIGH COURT FOR THE STATES OF PUNJAB &
               HARYANA AT CHANDIGARH
                          ...

CM No.18876-CII of 2009
FAO No.4060 of 2009 (O&M)

Decided on : August 17, 2009

Vidya Rani
… Appellant

VERSUS

Oriental Insurance Company Limited and others
… Respondents

CORAM :

HON’BLE MR.JUSTICE A.N.JINDAL

Present: Ms.Vikas Chaudhary,
Advocate for the applicant-appellant.

A.N.JINDAL, J.-

This appeal is directed against the award dated 31.3.2008

passed by Motor Accident Claims Tribunal, Ambala, whereby the appellant

– Vidya Rani (owner of the offending vehicle – respondent No.2 in the

claim petition) was held liable along with other respondents for making

payment of compensation.

This appeal is delayed by 407 days and, thus, is accompanied

by an application under Section 5 of the Limitation Act for condonation of

delay, contending that the appellant is a heart patient and she remained

under treatment of a doctor at Ambala, therefore, she could not file the

appeal in time.

FAO No.4060 of 2009 (O&M) [2 ]

Having considered the submission, it is observed that the

appellant was fully aware about the contents of the impugned award. She

had been visiting the doctor regularly for her treatment and, in these

circumstances, she could also contact the counsel to prefer the appeal.

There is nothing to show on the record that the disease was of such a nature

that prevented her from going to her counsel for the purpose of filing of

appeal. Thus, the long delay of 407 days is not well-explained. The

application is dismissed.

Resultantly, the appeal also fails.

August 17, 2009                             ( A.N.JINDAL )
`gian'                                           JUDGE