IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
FAO No.1788 of 2008(O&M)
Date of Decision 04.12.2009
Kali Ram
...... Appellant
VERSUS
Balwan Singh and others
...... Respondents
CORAM:- HON'BLE MR. JUSTICE A.N.JINDAL
Present: Mr.Dalel Singh Nain, Advocate,
for the appellant.
Mr.N.K.Khosla, Advocate,
for the respondent-insurance Company.
*****
A.N.JINDAL, J(ORAL):
This appeal for enhancement is directed against the award
dated11.06.2007, passed by Motor Accident Claims Tribunal, Kaithal,
(herein referred as ‘the Tribunal’) awarding compensation to the tune of
Rs.68,000/- alongwith interest @ 7.5% per annum in favour of the
appellant-claimant (herein referred as ‘the claimant’) on account of the
injuries suffered by him in a motor vehicular accident.
The respondents have neither challenged the negligence nor the
liability to pay the compensation. However, enhancement has been sought
by the claimant.
PW1 Dr.Balwinder Kumar, who had medico legally examined
the claimant, proved the M.L.R. Ex.P1. PW3 Dr.S.K.Jain testified that he
being the Member of the Board of the Doctors found that there was
shortening of the right lower limb by 2 inches and mild restriction of
movements at the right ankle and the knee joint and in the index and middle
finger of the right hand. The Board of Doctors certified that the disability
FAO No.1788 of 2008(O&M) -2-
suffered by the claimant was 20% and there was shortening of leg by 2
inches. The Tribunal appears to have fallen in error while awarding
compensation to the tune of Rs.25,000/- for 20% disability whereas it
should have been Rs.50,000/-. As such, the Tribunal should have awarded
Rs.50,000/- on account of disability. The Tribunal awarded inadequate
compensation on account of medical expenses, transportation, special diet
and attendant charges, therefore, it also needs to be enhanced by
Rs.30,000/-. Nothing was awarded on account of operation, the claimant
had undergone and meagre sum was awarded on account of loss of income.
Thus, another sum of Rs.20,000/- would be sufficient on these heads As
such, the claimant is entitled to a sum of Rs.75,000/- over and above the
award amount.
Resultantly, this appeal is partly accepted and the impugned
award is modified by enhancing compensation to the tune of Rs.75,000/-
over and above the award amount. However, the claimant would be entitled
to receive interest on the enhanced amount at the same rate as awarded by
the Tribunal. No order as to costs.
(A.N.Jindal)
Judge
04.12.2009
mamta-II