High Court Punjab-Haryana High Court

Amarjit Kaur And Others vs Tejinder Singh And Others on 14 December, 2009

Punjab-Haryana High Court
Amarjit Kaur And Others vs Tejinder Singh And Others on 14 December, 2009
In the High Court of Punjab and Haryana at Chandigarh


F.A.O. No. 4490 of 2004

Date of decision: December 14, 2009

Amarjit Kaur and others
                                                         .. Appellants

                   Vs.

Tejinder Singh and others
                                                         .. Respondents
Coram:      Hon'ble Mr. Justice A.N. Jindal

Present:    Mr. N.S. Sodhi, Advocate for the appellants.

Mr. Ram Pal Verma, Advocate for the respondents.

A.N. Jindal, J
This appeal for enhancement is directed against the award dated
1.6.2004 passed by the Motor Accident Claims Tribunal, Amritsar,
awarding compensation to the tune of Rs.92,000/- along with interest @ 9%
per annum in favour of the claimants-appellants and against the
respondents.

In this case, a nine years old child died, but compensation only
to the tune of Rs.92,000/- has been awarded to the claimants. The award
appears to be meager. However, learned counsel for the appellants has
offered to compromise the matter on payment of further sum of Rs.58,000/-
over and above the award amount. The offer has been accepted by the
learned counsel for the respondent company.

Thus, with the consensus of the parties, this appeal is partly
accepted. The claimants would be entitled to receive a sum of Rs.58,000/-
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 claimants would also be entitled to interest @ 9% per annum on the
enhanced amount from the date of application till realization.

December 14, 2009                                        (A.N. Jindal)
deepak                                                         Judge