IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
FAO No. 3683 of 2009 (O&M)
Date of decision: 3.12.2009
Nirmala Devi
..Appellant
v.
Union of India
.. Respondent
CORAM: HON'BLE MR. JUSTICE RAJESH BINDAL
Present: Mr. Rajeev Anand, Advocate for the appellants.
Mr. Jagdish Marwaha, Advocate for the respondent.
...
Rajesh Bindal J.
Challenge in the present appeal is to the order dated 19.8.2008,
passed by Railway Claims Tribunal, Chandigarh Bench, Chandigarh, whereby
interest on the amount of compensation has not been allowed to the appellant.
Learned counsel for the respondent fairly concedes that the claim
made by the appellant in the appeal regarding payment of interest from the date of
application till the actual payment of the amount of compensation is squarely
covered by the judgment of this Court in FAO No. 110 of 2009 –Des Raj v. Union
of India, decided on 17.7.2009.
Accordingly, for the reasons stated in Des Raj’s case (supra), the
present appeal is allowed in the same terms.
(Rajesh Bindal)
Judge
3.12.2009
mk