High Court Madhya Pradesh High Court

Nency Juda vs State Of M.P. & Ors on 12 July, 2010

Madhya Pradesh High Court
Nency Juda vs State Of M.P. & Ors on 12 July, 2010
                               M.A.No.1196/2001
12-7-10

               Shri     Umesh     Trivedi,       Advocate     for     the
          appellant.
               Shri Akhilesh Shukla, learned Govt. Advocate
          for the respondents-State.

This is an appeal against the award dated
23.4.2001 passed in Claim Case No.40/1999
whereby the tribunal has allowed the
compensation for Rs.25,000/-.

During course of argument, an amount of
Rs.10,000/- in addition to the award was offered
by the learned counsel appearing for the
appellant and the amount so offered is
acceptable to Shri Shukla, learned counsel
appearing for the State.

In view of the aforesaid, the present appeal
stands disposed of by enhancing the amount of
compensation by Rs.10,000/- in addition to the
amount already awarded by the tribunal, which
shall be deposited with the tribunal within a
period of 60 days. The appeal stands allowed to
the extent indicated above.

(R.K. GUPTA)
Judge
2

S/