In the High Court of Punjab and Haryana at Chandigarh
F.A.O. No. 4717 of 2008
Date of decision: July 30, 2009
Deepak Jain
.. Appellant
Vs.
Dhurandan Singh and others
.. Respondents
Coram: Hon'ble Mr. Justice A.N. Jindal Present: Mr. Jasbir Singh, Advocate for the appellant.
Mr. Ravinder Arora, Advocate for respondent No.3.
A.N. Jindal, J
This appeal for enhancement is directed against the award dated
2.6.2008 passed by the Motor Accident Claims Tribunal, Chandigarh, vide
which the appellant-claimant was awarded compensation to the tune of
Rs.4000/- along with interest @ 6% per annum from the date of filing of the
petition till realization, on account of the injuries suffered by him. Neither
negligence nor liability has been challenged by the respondents by filing
appeal.
Grievance of the appellant-claimant is that the Tribunal has
awarded compensation on the lower side as he has been awarded only
Rs.4000/- for the multiple grievous injuries suffered by him.
Having perused the impugned award, it transpires that the
appellant has been awarded compensation on account of the medical
expenses incurred by him. Nothing has been awarded on account of pain
and sufferings and transportation etc.
As such, this appeal is partly accepted and the appellant would
receive a sum of Rs.10,000/- over and above the amount awarded along
with interest on the same rate as awarded by the Tribunal.
July 30, 2009 (A.N. Jindal) deepak Judge