High Court Punjab-Haryana High Court

Mithu Singh And Another vs Iqbal Singh And Others on 24 August, 2009

Punjab-Haryana High Court
Mithu Singh And Another vs Iqbal Singh And Others on 24 August, 2009
In the High Court of Punjab and Haryana at Chandigarh


FAO No. 120 of 2008 (O&M)

Date of decision: August 24, 2009

Mithu Singh and another
                                                       .. Appellants

                  Vs.

Iqbal Singh and others
                                                       .. Respondents

Coram: Hon’ble Mr. Justice A.N. Jindal

Present: Mr. S.S. Sidhu, Advocate for the appellants.

Mr. Vivek Singal, Advocate for the Insurance Company.

A.N. Jindal, J
The appellants were awarded compensation to the tune of
Rs.1,30,000/- along with interest @ 3% per annum.

Aggrieved by the said award dated 2.1.2007 passed by the
Motor Accident Claims Tribunal, Bathinda, the appellants have come up in
appeal for enhancement.

The learned counsel for the respondent No.3 has informed that
he accepts the offer of claimants No.1 and 2 to enhance the compensation
by Rs.70,000/-.

As such, on consensus of the parties, this appeal is partly
allowed. Now the claimants-appellants would be entitled to receive a sum
of Rs.70,000/- over and above the award amount which shall be paid by the
Insurance Company within 45 days from the date of receipt of copy of the
order, failing which the claimants would be entitled to interest at the same
rate as awarded by the Tribunal.

August 24, 2009                                        (A.N. Jindal)
deepak                                                       Judge