High Court Punjab-Haryana High Court

Present: Mr. Varun Chawla vs Mr. Sandeep Suri on 20 December, 2008

Punjab-Haryana High Court
Present: Mr. Varun Chawla vs Mr. Sandeep Suri on 20 December, 2008
               Before the Mega Lok Adalat
           Punjab & Haryana High Court, Chandigarh

           FAO No.1972 of 2002

Present:   Mr. Varun Chawla, Advocate
           for the appellants.

           Mr. Sandeep Suri, Advocate
           for respondent No.2

           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.1,05,000/-(Rs. One lac Five thousand 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