Before the Mega Lok Adalat
Punjab & Haryana High Court, Chandigarh
FAO No.2361 of 2004
Present: Mr. Gopal Sharma, Advocate for
Mr.Sunil Panwar, Advocate
for the appellant.
None for NIC Ltd.
****
As agreed, as per statements of the representative of
the Insurance Company and counsel for the appellant, separately
recorded, a sum of Rs.65,000/-(Rs. Sixty five thousand only) over
and above the amount awarded by the Tribunal is awarded to the
appellant in full and final settlement of the claim. Two months’ time
is allowed to the Insurance Company to deposit the amount before
the MACT. The enhanced amount would be paid to the appellant
and would be disbursed to him by the Motor Accident Claims
Tribunal in accordance with law. In case the amount awarded by
this Lok Adalat is not deposited within two months’ time, Insurance
Company will also be liable to pay interest @9% per annum from
today till the actual deposit with MACT.
The appeal is disposed of accordingly.
Copy of the order be supplied/sent to the counsel/
parties and file be returned to the High Court.
(AJAY TEWARI)
JUDGE
December 20, 2008 (K. KANNAN)
sonia JUDGE