In the High Court of Punjab and Haryana at Chandigarh
F.A.O. No.2687 of 2009
Date of decision: September 05, 2009
Dharambir
.. Appellant
Vs.
Bhoop Singh and others
.. Respondents
Coram: Hon’ble Mr. Justice A.N. Jindal
Present: Mr. Vikas Kumar, Advocate for the appellant.
A.N. Jindal, J
This appeal for enhancement is directed against the award dated
4.12.2008 passed by the Motor Accident Claims Tribunal, Hisar, awarding
compensation to the tune of Rs.2,39,238/- along with interest @ 9% per
annum in favour of the appellant-claimant (herein referred as ‘the claimant’).
Having perused the impugned award, it appears that the
Tribunal has awarded quite fair, reasonable and adequate compensation to
the claimants. No illegality much less irregularity has been detected
warranting interference by this Court.
No grounds for enhancement.
Dismissed.
September 05, 2009 (A.N. Jindal) deepak Judge