FAO No. 1195 of 1989 1
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
FAO No. 1195 of 1989
Decided on : 09-12-2008
Charan Dass
....Appellant
VERSUS
Fauja Singh and others
....Respondents
CORAM:- HON’BLE MR. JUSTICE MAHESH GROVER
Present:- Mr. Jagdish Manchanda, Advocate for the appellant
Mr. Inderjit Sharma, Advocate for Insurance Company.
MAHESH GROVER, J
This appeal is directed against the award of the Motor Accident
Claims Tribunal, Karnal dated 19.7.1989.
The appellant has suffered 10% disability when he got his right
arm fractured in an accident which took place on 8.8.1988. Dr.P.K.Bhatia
opined that the same can be improved with the passage of time. Therefore,
the Tribunal assessed permanent disability as 6% and awarded a total
compensation of Rs.14,200/- under the following heads:-
1.Loss of income Rs.2700/- 2. Medicines Rs.1500/- 3. Pain & suffering Rs.10,000/-
After perusal of the award and on consideration of the
submissions made by the learned counsel for the appellant, I am of the
considered opinion that the award deserves to be modified. Amounts
FAO No. 1195 of 1989 2
awarded under heads loss of income and medicines do not warrant any
interference. However, amount of Rs.10,000/- awarded on account of
general damages needs to be modified slightly. Even if the permanent
disability has been taken to be 6%, the appellant is entitled to an amount of
Rs. 2000/- per disability i.e. Rs.12,000/- and an amount of Rs.5,000/- is
further awarded for pain and suffering. In this manner, amount under this
head i.e. General damages comes to Rs.17,000/-. Therefore, the appellant is
entitled to a total compensation of Rs.21,200/-.
The enhanced amount of compensation shall be paid alongwith
interest at the rate of 9 % per annum from the date of filing of petition till
the date of its realisation.
The liability to pay the amount shall be the same as has been
determined by the Tribunal.
The appeal stands allowed in the aforesaid terms and the award of
the Tribunal is modified accordingly.
December 9 , 2008 (Mahesh Grover) rekha Judge