High Court Punjab-Haryana High Court

Arshad vs Karam Pal And Others on 15 July, 2009

Punjab-Haryana High Court
Arshad vs Karam Pal And Others on 15 July, 2009
In the High Court of Punjab and Haryana at Chandigarh


F.A.O. No. 1584 of 2009

Date of decision: July 15, 2009

Arshad
                                                       .. Appellant

                  Vs.

Karam Pal and others
                                                       .. Respondents

Coram: Hon’ble Mr. Justice A.N. Jindal

Present: Mr. Sandeep Jasuja, Advocate for the appellant.

A.N. Jindal, J
This is an appeal filed by the claimant-appellant against the
award dated 26.11.2008 passed by the Motor Accident Claims Tribunal,
Gurgaon, for enhancement.

The claimant remained admitted in the hospital only for two
days and he did not suffer any disability. Besides medical expenses, he was
awarded Rs.10,000/- on other heads.

No grounds for enhancement of compensation are made out.
Dismissed.

July 15, 2009                                          (A.N. Jindal)
deepak                                                       Judge