FAO No.4896 of 2008(O&M) [1 ]
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH
...
FAO No.4896 of 2008(O&M)
Decided on : August 03, 2009
Jai Bhagwan … Appellant
VERSUS
Hari Parkash and another … Respondents
CORAM : HON’BLE MR.JUSTICE A.N.JINDAL
Present: Mr.Rajesh Sheoran,
Advocate for the appellant.
Mr.B.S.Rathee, Advocate for
respondent No.1.
Ms.Anamika Mehra, Advocate for
respondent No.2.
A.N.JINDAL, J.-
This appeal for enhancement of compensation is directed
against the award dated 31.7.2008 passed by Motor Accident Claims
Tribunal, Panipat, whereby, compensation to the tune of Rs.39,200/- was
awarded to the claimant – appellant (herein referred as claimant) on account
of the injuries suffered by him in a motor vehicle accident.
Challenge is only on the ground that no amount has been
awarded on account of the permanent disability of left little toe.
On perusal of the impugned award, the contention raised by
the appellant appears to be genuine. Though, compensation has been
assessed on all other heads, but no amount has been assessed or awarded for
FAO No.4896 of 2008(O&M) [2 ]
the disability suffered by the claimant.
Accordingly, the appeal is partly allowed and the impugned
award is modified. Consequently, the claimant is awarded a sum of
Rs.15,000/- on account of the permanent disability suffered by him, over
and above the award amount along with interest as awarded by the Tribunal.
August 03, 2009 ( A.N.JINDAL ) `gian' JUDGE