Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

WPMS/3040/2025
2025 Latest Caselaw 5161 UK

Citation : 2025 Latest Caselaw 5161 UK
Judgement Date : 31 October, 2025

Uttarakhand High Court

WPMS/3040/2025 on 31 October, 2025

Author: Pankaj Purohit
Bench: Pankaj Purohit
                Office Notes,
             reports, orders or
SL.           proceedings or
      Date                                      COURT'S OR JUDGES'S ORDERS
No             directions and
             Registrar's order
              with Signatures

                                  WPMS No.3040 of 2025
                                  Hon'ble Pankaj Purohit, J.

Mr. D.C.S. Rawat, learned counsel for the petitioner-Insurance Company.

2. Heard.

3. By means of the present writ petition, petition has put to challenge the order dated 13.03.2024 (Annexure No.3) and order dated 24.07.2025 (Annexure No.5) passed by learned Motor Accident Claims Tribunal/1st Addl. District Judge, Roorkee, District Haridwar in MACP No.15 of 2024 Shakuntala Vs. Ashok Kumar and Others, whereby, the said Court entertained the claim petition filed by the claimants even beyond six months' period.

4. It is submitted by learned Counsel for petitioner that after the amendment in the Motor Vehicles Act, 1988, a period of six months has been prescribed as limitation to file the claim petition before the Claims Tribunal, and there is no power vested with the Tribunal to condone the delay in filing the claim petition. It is further pointed out by learned Counsel for petitioner that the impugned order has been passed on 13.03.2024 relying upon a decision dated 01.06.2022 passed by the Kerala High Court Sathy & Others Vs. Dileep I.S & others, referring to the judgment rendered by Hon'ble Apex Court in the case of State of Punjab and others Vs. Bhajan Kaur and others 2008 (3) KHC 823, but the learned Claim Tribunal wrongly interpreted the judgment of Hon'ble Apex Court.

5. In such view of matter, issue notices to the respondents, returnable within six weeks.

6. Steps be taken within a week.

7. List on 30.12.2025.

8. However, proceedings of Motor Accidents Claim Petition No.15 of 2024 Shakuntala Vs. Ashok Kumar and Others, pending in the Court of learned Motor Accident Claims Tribunal/1st Addl. District Judge, Roorkee, District Haridwar, shall be subject to final outcome of the present writ petition.

9. Stay application (IA/1/2025) stands disposed of.

(Pankaj Purohit, J.) 31.10.2025 PN

 
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 : IJJ

 

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

 
 
Latestlaws Newsletter