High Court Punjab-Haryana High Court

Karnail Singh And Ors. vs Wasakha Singh And Ors. on 20 September, 2006

Punjab-Haryana High Court
Karnail Singh And Ors. vs Wasakha Singh And Ors. on 20 September, 2006
Equivalent citations: IV (2006) ACC 710
Author: S Aggarwal
Bench: S Aggarwal


JUDGMENT

S.N. Aggarwal, J.

1. On 28.4.1984, Beant Singh died in a motor vehicle accident. He was aged 20 years and was working in the office of Chief Medical Officer, Faridkot in Malaria Branch. He was unmarried. Karnail Singh father and Kirpal Kaur mother of said Beant Singh filed the claim petition. The claim petition was dismissed by the learned Motor Accident Claims Tribunal, Faridkot vide order dated 2.1.1986 on the plea that father of the deceased namely Karnail Singh was working as a Beldar and he was getting Rs. 605 per month as salary. It was further-held by the learned Motor Accident Claims Tribunal that the claimants have not deposed any where if they were dependents on the salary of their son Beant Singh.

2. The claimants/appellants have filed this appeal against the said order.

3. The learned Counsel for the appellants submits that Beant Singh was earning Rs. 533 per month. He was unmarried. He was about 20 years old. After four or five years, he would have got married and his salary would have been diverted towards the maintenance of his own family and the dependency of the appellants would have come down. Keeping in view the above factors, the appellants are awarded a sum of Rs. 70,000 (Rs. seventy thousands only). They would also be entitled to interest at the rate of 7% per annum from the date of tiling of claim petition till the payment of compensation.

4. It has also been held by the learned Motor Accident Claims Tribunal that the driver/respondent was holding a valid driving licence and the Insurance Company has been held liable to pay the amount of compensation. Therefore, respondent No. 5 shall be liable to pay the amount of compensation.

5. This appeal is disposed of in the above terms.