High Court Punjab-Haryana High Court

Gurbachan Kaur And Others vs Union Of India on 28 July, 2009

Punjab-Haryana High Court
Gurbachan Kaur And Others vs Union Of India on 28 July, 2009
 IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                              FAO No. 4378 of 2008

                                        Date of decision : July 28, 2009
Gurbachan Kaur and others
                                                             Appellants
                           Versus

Union of India
                                                             Respondent
CORAM : HON'BLE MS. JUSTICE NIRMALJIT KAUR

Present :     Mr. Paul S. Saini, Advocate
              for the appellant
              Mr. Jagdish Marwaha, Advocate
              for the respondent

NIRMALJIT KAUR, J. (ORAL)

Learned counsel for the appellant at the outset restricted his

claim only to the grant of interest at the rate of 18% per annum from the

date of filing of the claim petition till the date of payment.

Mr. Jagdish Marwaha, Standing counsel for Railways does not

dispute the claim to the extent of paying interest on the awarded amount

from the date of the filing of the claim petition till its realization. However,

he expressed his strong reservation on the rate of interest, which should

be levied. A similar stand was taken by learned counsel for the appellant

before this Court in bunch of appeals decided vide order dated 17.7.2009

passed in FAO No. 110 of 2009 titled as Des Raj versus Union of India

and others.

While deciding the rate of interest, this Court had held as

follows in the above mentioned similar matters :-

“Taking into account the observations of the Apex Court made

in the cases of Uttaranchal Transport Corporation, Tamil

Nadu State Transport Corporation and the Managing

Director, TNSTC (supra), wherein the interest was fixed at the

rate of 7.5% per annum instead of 9% and also, at the same

time, without losing sight of the fact that in the case of
FAO No. 4378 of 2008 -2-

N. Parameswaran Pillai and Rathi Menon (supra), relating to

claim under the Railways Act, 1989 and Railway Accidents

and Untoward Incidents (Compensation) Rules, 1990, entitling

the appellant interest at the rate of 12% per annum, as also

keeping in view the interest given by the Banks and other

financial institutions, interest at the rate of 9% per annum on

the compensation amount so awarded by the Tribunal from

the date of filing of the claim petition till its actual realization

would be just and fair.”

The present appeal is covered by the ratio of the judgment

passed in FAO No. 110 of 2009.

The present appeal is, accordingly, disposed of in the same

terms as FAO No. 110 of 2009 with direction to pay 9% interest on the

amount awarded by the tribunal from the date of filing of the appeal till its

actual realization.

However, it is clarified that the present appellant No. 1 is

allowed to withdraw the money so deposited in her name in pursuance to

the directions of the tribunal.





                                                        (Nirmaljit Kaur)
28.7.2009                                                  Judge
reena