IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
F.A.O.No.2535 of 2009(O&M)
Date of Decision 26.11.2009
M/s Royal Sundaram Alliance Insurance Company Limited, Gurgaon.
...... Appellant
VERSUS
Maya Devi and others
...... Respondents
CORAM:- HON'BLE MR. JUSTICE A.N.JINDAL
Present: Mr.Ashwani Talwar, Advocate,
for the appellant.
*****
A.N.JINDAL, J(ORAL):
The appellant-Insurance Company (herein referred as ‘the
appellant’) has preferred this appeal against the order dated 28.02.2009,
passed by Motor Accident Claims Tribunal, Jind (herein referred as ‘the
Tribunal), awarding compensation to the tune of Rs.1,96,500/- alongwith
interest @ 7.5% per annum on account of the death of Tarsem in a motor
vehicular accident.
The Tribunal while awarding compensation, assessed the
monthly income of the deceased @ Rs.3000/- and after deducting 1/3rd
which the deceased must be spending towards himself, applied the
multiplier of 8, which appears to be quite adequate, fair and reasonable.
No grounds to interfere.
Dismissed.
(A.N.Jindal)
Judge
26.11.2009
mamta-II