Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Unknown vs 7.10.2024 Trr
2024 Latest Caselaw 9455 AP

Citation : 2024 Latest Caselaw 9455 AP
Judgement Date : 17 October, 2024

Andhra Pradesh High Court - Amravati

Unknown vs 7.10.2024 Trr on 17 October, 2024

                   HIGH COURT OF ANDHRA PRADESH

                   MAIN CASE NO.: C.R.P.No.2348 of 2024
                            PROCEEDING SHEET

Sl.      Date                               ORDER                               OFFICE
No.                                                                              NOTE

01.   17.10.2024    TRR,J

                          Heard the learned counsel for the petitioner.

                          The 1st respondent in the writ petition filed

claim petition vide M.V.O.P.No.46 of 2023 on the file of the Chairman, Motor Vehicles Accidents Claims Tribunal-cum-II Additional District Judge, Parvathipuram claiming compensation on the accident occurred on 12.02.2020 under Section 164 of the Motor Vehicles Act read with Rule 455 of the A.P.M.V.Rules, 1989.

The petitioner herein filed a petition in I.A.No.168 of 2024 in M.V.O.P.No.46 of 2023 under Order VII, Rule 11 read with Section 151 Civil Procedure Code to reject the claim petition on the ground that the said M.V.O.P. is barred by limitation as the claimant has not filed the petition within six months from the date of the accident, in view of the amendment under Section 166 (3) of the Motor Vehicles Act. The said I.A. was dismissed by the learned Chairman, Motor Vehicles Accidents Claims Tribunal-cum-II Additional District Judge, Parvathipuram vide order, dated 22.04.2024. Assailing the said order, the present revision petition is filed. Learned counsel for the petitioner has relied on the judgment of the High Court of Judicature at Madras in C.R.P.(P.D) No.4066 of 2022, dated 07.12.2022, wherein the learned single Judge held that even the accident occurred prior to amendment, the claim petition has to be filed within six months reckoning the date of amendment i.e., 01.04.2022.

In view of the judgment relied by the learned counsel for the revision petitioner, there shall be an interim stay of all further proceedings in M.V.O.P.No.46 of 2023 on the file of the learned Chairman, Motor Vehicles Accidents Claims Tribunal-cum-II Additional District Judge, Parvathipuram, for a period of four weeks.

List the matter after three weeks.

In the meanwhile, learned counsel for the petitioner is permitted to take out personal notice to the respondents by registered post with acknowledgment due and file proof of service in the Registry.

________ TRR,J SPP

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter