High Court Punjab-Haryana High Court

Ram Kishan vs Satpal And Others on 12 August, 2009

Punjab-Haryana High Court
Ram Kishan vs Satpal And Others on 12 August, 2009
In the High Court of Punjab and Haryana at Chandigarh


F.A.O. No. 5086 of 2008

Date of decision: August 12, 2009

Ram Kishan
                                                         .. Appellant

                    Vs.

Satpal and others
                                                         .. Respondents
Coram:       Hon'ble Mr. Justice A.N. Jindal

Present:     Mr. Baldev Singh, Advocate for the appellant.

Mr. V.K. Garg, Advocate for respondent No.3.

A.N. Jindal, J
This appeal for enhancement is preferred against the award
dated 7.6.2008 passed by the Motor Accident Claims Tribunal, Hisar,
whereby compensation to the tune of Rs.69,259/- was awarded in favour of
the appellant.

Learned counsel for the appellant has offered to settle the claim
if a sum of Rs.10,000/- is paid to him on account of attendant charges, for
the period for which he remained hospitalized, to which the learned counsel
for the Insurance Company has agreed.

In view of the good will gesture shown by the company, this
appeal is partly allowed. Now the claimant would receive a sum of
Rs.10,000/- over and above the award amount, which would be paid by the
company within 45 days from the date of receipt of copy of the order,
failing which the claimant would be entitled to interest at the same rate as
awarded by the Tribunal.

August 12, 2009                                          (A.N. Jindal)
deepak                                                         Judge