High Court Punjab-Haryana High Court

M/S Royal Sundaram Alliance … vs Maya Devi And Others on 26 November, 2009

Punjab-Haryana High Court
M/S Royal Sundaram Alliance … vs Maya Devi And Others on 26 November, 2009
       IN THE HIGH COURT OF PUNJAB AND HARYANA
                     AT CHANDIGARH

                          F.A.O.No.2535 of 2009(O&M)
                          Date of Decision 26.11.2009

M/s Royal Sundaram Alliance Insurance Company Limited, Gurgaon.

                                                   ...... Appellant

                          VERSUS

Maya Devi and others
                                                   ...... Respondents

CORAM:- HON'BLE MR. JUSTICE A.N.JINDAL

Present:     Mr.Ashwani Talwar, Advocate,
             for the appellant.

                          *****

A.N.JINDAL, J(ORAL):

The appellant-Insurance Company (herein referred as ‘the

appellant’) has preferred this appeal against the order dated 28.02.2009,

passed by Motor Accident Claims Tribunal, Jind (herein referred as ‘the

Tribunal), awarding compensation to the tune of Rs.1,96,500/- alongwith

interest @ 7.5% per annum on account of the death of Tarsem in a motor

vehicular accident.

The Tribunal while awarding compensation, assessed the

monthly income of the deceased @ Rs.3000/- and after deducting 1/3rd

which the deceased must be spending towards himself, applied the

multiplier of 8, which appears to be quite adequate, fair and reasonable.

No grounds to interfere.

Dismissed.

(A.N.Jindal)
Judge
26.11.2009
mamta-II