Punjab-Haryana High Court
Arshad vs Karam Pal And Others on 15 July, 2009
In the High Court of Punjab and Haryana at Chandigarh
F.A.O. No. 1584 of 2009
Date of decision: July 15, 2009
Arshad
.. Appellant
Vs.
Karam Pal and others
.. Respondents
Coram: Hon’ble Mr. Justice A.N. Jindal
Present: Mr. Sandeep Jasuja, Advocate for the appellant.
A.N. Jindal, J
This is an appeal filed by the claimant-appellant against the
award dated 26.11.2008 passed by the Motor Accident Claims Tribunal,
Gurgaon, for enhancement.
The claimant remained admitted in the hospital only for two
days and he did not suffer any disability. Besides medical expenses, he was
awarded Rs.10,000/- on other heads.
No grounds for enhancement of compensation are made out.
Dismissed.
July 15, 2009 (A.N. Jindal) deepak Judge