IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
HARYANA AT CHANDIGARH
FAO No.2698 of 2008
Date of decision: August 24, 2009.
Kulwant Kaur
...Petitioner(s)
v.
Yadwinder Singh & Ors.
...Respondent(s)
CORAM:HON'BLE MR. JUSTICE RAKESH KUMAR GARG
Present: Shri R.P. Singh Ahluwalia, Advocate, for the appellant.
Shri Pardeep Goyal, Advocate, for respondent No.3.
ORDER
Rakesh Kumar Garg, J. (Oral):
This is claimants appeal for enhancement of compensation.
The only point raised by learned counsel for the claimant-
appellant in this case is that the findings of the Tribunal with regard to the
income of the deceased are wrong as there is ample evidence on the record
to establish that the deceased used to earn Rs.20,000/- per month from his
business of selling milk.
I have perused the impugned award. Except the bald statement
of Kulwant Kaur – PW2, there is no other evidence on record to support the
aforesaid argument of the learned counsel. No record maintained by the
deceased has been produced on record with regard to his income. Thus, I
find no fault with the findings of the Tribunal and I am not inclined to
interfere in the present appeal.
Dismissed.
August 24, 2009. [ Rakesh Kumar Garg ] kadyan Judge