FAO No. 1307 of 1989 1
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
FAO No.1307 of 1989
Decided on : 09-12-2008
Master Amit
....Appellant
VERSUS
Baljeet Singh and another ....Respondents
CORAM:- HON’BLE MR. JUSTICE MAHESH GROVER
Present:- Mr. A.S.Tewatia, Advocate for the appellant
Mr. Inderjit Sharma, Advocate for the Insurance Company
MAHESH GROVER, J
This appeal is directed against the award of the Motor Accident
Claims Tribunal, Hisar dated 29.8.1989.
The appellant was 14 years of age when he met with an
accident on 14.12.1988.
He suffered injuries which have been detailed in the testimony
of PW 5 Dr. M.R.Sapra, which is reproduced as under:-
“Patient Amit aged 14 years son of Kuldeep Singh
present in the Court today, was admitted in my hospital on 14.12.1988
with fracture of left femur caused by a vehicular accident. He was
operated upon and was discharged on 9.1.1989. A sum of Rs. 8,952/-
were charged as total amount by way of investigation, room rent,
enthesia and operation fee vide receipt Ex. P.6/A, Exs. P.7 to P.29 are
the bills of the drug store. The child was left behind a temporary
disability which would have recovered in a period of one to two years
but for the 2nd fracture he sustained about 2 ½ months back which has
delayed his recovery by another two years. The nail fitted will have
FAO No. 1307 of 1989 2to be removed after some years when all disability has dis-appeared
by operation, which will involve expenditure.”
as a result of the treatment of the aforesaid injuries he had to be operated
and steel rod has to be inserted. He remained hospitalised from 24.12.88 to
9.1.1989. The Tribunal awarded a compensation of Rs.15,000/- under the
following heads:-
1. Medical Treatment Rs.4,000/- 2. Special Diet Rs.1,000/- 3. Transportation Rs.1,000/- 4. Doctor's fee Rs.9,000/-
I am afraid the reasoning adopted by the Tribunal is not correct.
Rs.4,000/- for the medical expenses, Rs.1,000/- each for special diet for
transportation and Rs.9,000/- for doctor’s fee do not warrant any
interference. However, the Tribunal failed to take into account the amount
which has been awarded for pain and suffering. The appellant had suffered
fracture for which he had to be operated and steel rod has to be inserted.
Nothing has been awarded under this head. Therefore, another sum of
Rs.15,000/- is awarded to the appellant for pain and suffering.
The enhanced amount of compensation shall be paid alongwith
interest at the rate of 9% per annum from the date of filing of the petition till
the date of its realisation.
The liability to satisfy the award shall remain the same as has
been determined by the Tribunal.
With the aforesaid modifications, the appeal stands disposed of.
December 9 , 2008 (Mahesh Grover) rekha Judge