IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
F.A.O.No.1456 of 2008 (O&M)
Date of Decision 07.09.2009
Israr Mohd. son of Sh.Yasin Mohd.
......Appellant
VERSUS
Shiv Mangal Singh and others
......Respondents
CORAM:- HON'BLE MR. JUSTICE A.N.JINDAL
Present: Mr.R.S.Mamli, Advocate,
for the appellant.
Mr.Pardeep Goyal, Advocate,
for respondent No.3-Insurance Company.
*****
A.N.JINDAL, J(ORAL):
C.M.No.9327& 9328-CII of 2008
For the reasons, mentioned in the application, delay in filing
and re-filing the appeal is condoned.
F.A.O.No.1456 of 2008
This appeal for enhancement is directed against the award dated
06.04.2007, passed by Motor Accident Claims Tribunal, Yamuna Nagar,
awarding compensation to the tune of Rs.25,000/- alongwith interest @
7.5% per annum in favour of the claimant-appellant (herein referred as ‘the
claimant’) on account of the injuries suffered by him in a motor vehicular
accident and against the respondents jointly and severally.
Sufficient amount has been awarded to the claimant on account
of the injuries suffered by him.
No grounds for enhancement are made out.
Dismissed.
(A.N.Jindal)
Judge
07.09.2009
mamta-II