In the High Court of Punjab and Haryana at Chandigarh
F.A.O. No. 3392 of 2009 (O&M)
Date of decision: October 20, 2009
Madan Lal
.. Appellant
Vs.
Gurmit Singh and others
.. Respondents
Coram: Hon’ble Mr. Justice A.N. Jindal
Present: Mr. Amit Singla, Advocate for the appellant.
A.N. Jindal, J
This appeal for enhancement is directed against the award dated
27.10.2008, passed by the Motor Accident Claims Tribunal, Hisar awarding
compensation to the tune of Rs.86150/- along with interest @ 7% per
annum in favour of the claimant-appellant. The appeal being time barred is
accompanied by an application for condonation of delay of 134 days in
filing as well as 14 days in re-filing the appeal
There are no sufficient grounds to condone the delay. Even
otherwise, the compensation awarded by the Tribunal is quite fair,
reasonable and adequate.
In view of the matter, the applications for condonation of delay
are dismissed.
Resultantly, the appeal also fails.
October 20, 2009 (A.N. Jindal) deepak Judge