High Court Punjab-Haryana High Court

Krishna Pahuja & Others vs Sukhdev Singh & Others on 17 December, 2008

Punjab-Haryana High Court
Krishna Pahuja & Others vs Sukhdev Singh & Others on 17 December, 2008
     IN THE PUNJAB AND HARYANA HIGH COURT
                   AT CHANDIGARH

                            FAO No.2088 of 2002
                            Date of decision: December 17, 2008


Krishna Pahuja & others                          ... Appellants

                           Versus

Sukhdev Singh & others                           ... Respondents


CORAM : HON'BLE MR. JUSTICE AJAY TEWARI

Present : Mr. N.L. Sammi, Advocate
          for the appellants.

           Mr. R.C. Kapoor, Advocate
           for the NIC Ltd.

                      ***

1.Whether Reporters of Local Newspapers may be allowed to see
the judgment?

2.To be referred to the Reporters or not?

3.Whether the judgment should be reported in the Digest?

AJAY TEWARI, J.(Oral)

This appeal has been filed against the order dated

01.02.2002 passed by the MACT, Chandigarh awarding an

amount of Rs.2,74,000/- for the death of Shiv Dayal to his wife

and four children. The Tribunal held his income to Rs.3,000/- per

month and dependency is fixed as Rs.2,000/- per month. No fault

can be found with this.

However, I find that the multiplier of 11 is too low. As

far as the Schedule is concerned, the multiplier of 13 has to be

applied. Considering the fact that trend is towards a lesser

amount of the multiplier, I feel it would be appropriate if the

multiplier of 12 is allowed i.e. Rs.24,000/-. It may be mentioned

that at one stage when the matter had come in Lok Adalat, the
FAO No.2088 of 2002 -2-

parties had agreed that Rs.50,000/- would be a fair increase

however later on it transpired that the Insurance Company had

been granted the right of recovery and thus, the officer was not

competent to compromise the matter. In these peculiar

circumstances, I direct that the appellants would get the

increased compensation (as computed with the multiplier at 12)

with 10% interest from the date of filing the petition till the date

of payment.

December 17, 2008                           (AJAY TEWARI)
sonia                                           JUDGE