High Court Punjab-Haryana High Court

Amarjit Kaur vs Raj Kumar And Others on 18 December, 2009

Punjab-Haryana High Court
Amarjit Kaur vs Raj Kumar And Others on 18 December, 2009
In the High Court of Punjab and Haryana at Chandigarh


F.A.O. No.5628 of 2005

Date of decision: December 18, 2009

Amarjit Kaur
                                                        .. Appellant

                   Vs.

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

Present:    Mr. G.S. Thind, Advocate for the appellant.

Mr. Mr. Paul S. Saini, Advocate for the respondent No.2.
Mr. Sanjiv Gupta, Advocate for the respondent No.4.

A.N. Jindal, J
This appeal for enhancement is directed against the award dated
22.10.2005 passed by the Motor Accident Claims Tribunal, Patiala,
awarding compensation to the tune of Rs.2,68,800/- along with interest @
6% per annum in favour of the claimants-appellants.

The issue with regard to apportionment between the claimants
namely Labh Kaur and Amarjit Singh on one hand and Amarjit Kaur on the
other hand stand settled. The claimant now wants to press the issue with
regard to enhancement of compensation.

Heard.

With the consensus of the parties, this appeal is partly allowed.
Now the claimant would receive a sum of Rs.30,000/- over and above the
award amount which would be paid by the respondents within 45 days from
the date of receipt of copy of the order failing which the claimant would be
entitled to receive interest at the same rate as awarded by the Tribunal, on
the enhanced amount. However, it is made clear that the claimant-Amarjit
Kaur being the widow, would only be entitled to receive enhanced amount
of compensation.

December 18, 2009                                       (A.N. Jindal)
deepak                                                        Judge