$3
9.
I
§
*5!
3
m
§
53-.
9
§
3
0
Q
$
Q
3
§
5
€
2
m
§
33-
9
§
3
9
Q
i
Q
3
§
§
§
2;.
E9
§
3
§
9
3
E
$
§
3%
§
3
x
§
&
3
§
J
E
Q
E
i
E
1
3
3:
§
3.
E
E
3
3
3
(rmpondam acrsned}
iiirii
mas Miscellaneous Fim: Apm med 1.1;-[Vt-:.§3[‘1,} of
Raihvay Claims Triburml Act, ;__ the
Jtxdilordw datcd . passed in OA He:af_.i 4_
$3 of Chairman, Member (‘l’ac:hnimI)_.,.~
pay 8. sum of Ra./– as Oflnlpflflflfltififl with £11:-n-‘est a$.,t1’se
rate of%p.a. from that: date. of<$r§1¢1f fl'11 *
11;': mm Appeaw an as;
cram ms day,the’Court §¢1iytx:f§d t1i£«.f<_5}1¢wf'§ir1g:
Tm appsgl ‘:.<:I1aIlcmm the
order of Huhli in mt
awarf_d1j:1g ' the application.
9 ‘ , parfies are z’e£e:r’red
to as the claim petition before ma
, cane afdeath ofone Suzi, in an uxainwand
H ” he was travelling as a paaa% in train
m5.’zs3s¢n wazzma. ms wifi: and childrm mad
” Véfiimfipplmazfian befare the Tribunal, it was resisted by
raaporxdent. Thfifiaw ‘l’ribruna1 awarded
eempemauéan of Rs.4~,O0,000/- with inwrwt at 9% pa.
from the data oft& order.
955