Before the Mega Lok Adalat
Punjab & Haryana High Court, Chandigarh
FAO No.1642 of 1999
Present: Mr. Sanjay Vashishth, Advocate
for the appellants.
None for NIC Ltd.
****
As agreed, as per statements of the representative of
the Insurance Company and counsel for the appellants, separately
recorded, a sum of Rs.1,00,000/-(Rs. One lac only) over and above
the amount awarded by the Tribunal is awarded to the appellants 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 appellants and would be
disbursed to them 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