High Court Punjab-Haryana High Court

Jasbir Singh vs Bhim Singh And Others on 10 August, 2009

Punjab-Haryana High Court
Jasbir Singh vs Bhim Singh And Others on 10 August, 2009
In the High Court of Punjab and Haryana at Chandigarh


F.A.O. No. 2177 of 2008

Date of decision: August 10, 2009

Jasbir Singh
                                                           .. Appellant

                     Vs.

Bhim Singh and others
                                                           .. Respondents
Coram:         Hon'ble Mr. Justice A.N. Jindal

Present:       Mr. K.S. Dhanora, Advocate for the appellant.

Mr. Vivek Singla, Advocate for the respondent No.3.

A.N. Jindal, J
Claimant-appellant has preferred this appeal for enhancement
against the award dated 12.11.2007 passed by the Motor Accident Claims
Tribunal, Kurukshetra.

Learned counsel for the appellant has offered to settle the claim
by enhancing the compensation to the tune of Rs.30,000/- over and above
the award amount, to which Mr. Vivek Singla, Advocate for the respondent
No.3- Insurance Company has agreed.

As such, on consensus of the parties, this appeal is partly
allowed. Now the appellant would be entitled to receive a sum of
Rs.30,000/- over and above the award amount, which would be deposited by
the company within 45 days from the date of receipt of copy of this order,
failing which the appellant would be entitled to receive interest at the rate as
awarded by the Tribunal.

August 10, 2009                                            (A.N. Jindal)
deepak                                                           Judge