High Court Punjab-Haryana High Court

Jai Bhagwan vs Hari Parkash And Another on 3 August, 2009

Punjab-Haryana High Court
Jai Bhagwan vs Hari Parkash And Another on 3 August, 2009
FAO No.4896 of 2008(O&M)                            [1 ]




      IN THE HIGH COURT FOR THE STATES OF PUNJAB &
                HARYANA AT CHANDIGARH
                           ...

FAO No.4896 of 2008(O&M)

Decided on : August 03, 2009

Jai Bhagwan … Appellant

VERSUS

Hari Parkash and another … Respondents

CORAM : HON’BLE MR.JUSTICE A.N.JINDAL

Present: Mr.Rajesh Sheoran,
Advocate for the appellant.

Mr.B.S.Rathee, Advocate for
respondent No.1.

Ms.Anamika Mehra, Advocate for
respondent No.2.

A.N.JINDAL, J.-

This appeal for enhancement of compensation is directed

against the award dated 31.7.2008 passed by Motor Accident Claims

Tribunal, Panipat, whereby, compensation to the tune of Rs.39,200/- was

awarded to the claimant – appellant (herein referred as claimant) on account

of the injuries suffered by him in a motor vehicle accident.

Challenge is only on the ground that no amount has been

awarded on account of the permanent disability of left little toe.

On perusal of the impugned award, the contention raised by

the appellant appears to be genuine. Though, compensation has been

assessed on all other heads, but no amount has been assessed or awarded for
FAO No.4896 of 2008(O&M) [2 ]

the disability suffered by the claimant.

Accordingly, the appeal is partly allowed and the impugned

award is modified. Consequently, the claimant is awarded a sum of

Rs.15,000/- on account of the permanent disability suffered by him, over

and above the award amount along with interest as awarded by the Tribunal.

August 03, 2009                            ( A.N.JINDAL )
`gian'                                          JUDGE