High Court Punjab-Haryana High Court

Pepsu Road Transport Corporation vs Gurcharan Singh And Another on 8 December, 2009

Punjab-Haryana High Court
Pepsu Road Transport Corporation vs Gurcharan Singh And Another on 8 December, 2009
FAO No. 3689 of 2008                  1

      In the High Court for the States of Punjab and Haryana at Chandigarh
                                ...

FAO No. 3689 of 2008

Date of decision: December 8, 2009

Pepsu Road Transport Corporation
..Appellant

Versus

Gurcharan Singh and another

..Respondents

Coram: Hon’ble Mr. Justice Rakesh Kumar Garg

Present: Mr. Harsh Aggarwal, Advocate
for the appellant.

Mr. S.S. Godara, Advocate
for the respondents.

,,,

Rakesh Kumar Garg,J(Oral)

This is owner’s appeal challenging the impugned award whereby

respondent No.1 has been granted compensation to the tune of Rs.12,59,000/-

for the multiple and grievous injuries caused to him on account of rash an

negligent driving of the offending vehicle driven by respondent No.2 and owned

by the appellant.

It is not in dispute that findings of the Tribunal qua the negligence

of the offending vehicle and its driver have become final against the appellant in

FAO No.3688 of 2008 decided on 22.7.2009.

Learned counsel for the appellant in this case has challenged the

findings of the Tribunal on the question of quantum of compensation alone. It is

not in dispute that the respondent-claimant had suffered 100 % disability of the

limb i.e., his left leg was amputated from left thigh. The treatment taken and the

money spent on that account has been duly proved on the record by the

claimant-respondent. In fact, learned counsel appearing on behalf of the

appellant was unable to dispute the payment of amount of Rs. 6,54,000/-

granted to the respondent on account of medical expenses.
FAO No. 3689 of 2008 2

A perusal of the impugned award would show that the respondent-

claimant has been awarded the compensation under different heads as under:-

               " a) Pain and sufferings                        Rs. 1,00,000/-

                  b) Permanent disability                      Rs. 2,00,000/-

                  c) Amount spent on medicines                 Rs. 6,54,000/-

                  d) Loss of income during the                 Rs. 2,60,000/-

                     period of treatment.

                  e) Special Diet                              Rs. 30,000/-

                  f) Attendant Charges                         Rs. 15,000/-

                                                               Rs.12,59,000/-

After deducting the amount of Rs. 6,54,000/-, which was spent on

medical expenses, the respondent has been granted a sum of Rs. 6,05,000/-

under the other different heads. It may also be pointed out here that ample

evidence has come on record that the respondent-appellant has suffered a great

pain and agony because of the permanent disability suffered by him. The

respondent-claimant has to remain admitted in various hospitals with effect from

17.8.2005 to 6.9.2005 and thereafter, on the advice of the doctors, to the Higher

Centre for Management of Narcotizing the fascitis and myositis. Thereafter, he

remained admitted for about 4 months as indoor patient in C.M.C. Ludhiana and

after the discharge from CMC Ludhiana, he remained as OPD patient for follow

up treatment for about six months. Thereafter he started treatment as an indoor

patient from Maharaja Aggarsain Medical College, Agroha Hissar from

28.11.2006 to 5.2.2007 when his left leg was amputated from left thigh. Not only

this, even thereafter, the respondent-appellant has to take the follow up

treatment and spent money on medicines, treatment, investigation,

hospitalization, transportation, special diets and attendant etc.

It may also be pointed out here that no rebuttal evidence was led by

the appellant to deny the compensation claimed by the claimant. Thus, keeping

in view the pain and sufferings of the respondent-claimant, his permanent

disability, transportation, investigation, hospitalization, special diets and
FAO No. 3689 of 2008 3

attendants etc. and also the fact that because of amputation of his left leg,the

respondent-claimant has become useless and cannot even walk, what to talk of

earning his livelihood, the Tribunal has granted the compensation under various

heads stated above.

I find no reason to differ with the aforesaid amount of compensation

granted by the Tribunal.

Dismissed.

December 8, 2009                              (RAKESH KUMAR GARG)
          nk                                          JUDGE