In the High Court of Punjab and Haryana at Chandigarh
F.A.O. No. 312 of 2008
Date of decision: December 15, 2009
Pushkar @ Pushkar Dutt
.. Appellant
Vs.
Kuldeep and others
.. Respondents
Coram: Hon'ble Mr. Justice A.N. Jindal Present: Mr. R.A. Sheoran, Advocate for the appellant.
Mr. Sunil Saharan, Advocate for the respondents.
A.N. Jindal, J
This appeal for enhancement is directed against the award dated
31.8.2007 passed by the Motor Accident Claims Tribunal, Hisar, awarding
compensation to the tune of Rs.60,000/- along with interest @ 7.5% per
annum in favour of the claimant- appellant and against the respondents No.1
and 2 jointly and severally.
With the consensus of both the parties and keeping in view the
disability suffered by the claimants, the amount is enhanced to Rs.25,000/-.
Consequently, the appeal is partly allowed. Now the claimant would
receive a sum of Rs.25,000/- over and above the award amount which
would be deposited by the respondents jointly and severally within 60 days
from the date of receipt of copy of the order failing which the claimant shall
be entitled to receive interest @ 7.5% per annum from the date of petition
till realization of the award amount.
December 15, 2009 (A.N. Jindal) deepak Judge