FAO No. 1775 of 2008 1
In the High Court for the States of Punjab and Haryana at Chandigarh
...
FAO No. 1775 of 2008
Date of decision: July 20,2009
Ram Murti and another ..Appellants.
Versus
sukhdev Singh and others ..Respondents
Coram: Hon'ble Mr.Justice Rakesh Kumar Garg
Present: Mr.P.S.Khurana, Advocate
for the appellants.
Mr. Nikhil Sharma, Advocate
for respondent Nos.1 and 2
Mr. Pardeep Goel, Advocate
for respondent No.3
...
Rakesh Kumar Garg,J.(Oral)
Vide order dated 3.7.2009, possibility of amicable settlement was
explored and case was adjourned to enable learned counsel appearing on behalf
of respondent No.3 to take necessary instructions.
Today, learned counsel for respondent No.3 has produced a
Banker’s Cheque No.005973 dated 10.7.2009 amounting to Rs. 50,000/- drawn
on Union Bank of India, Chandigarh and has stated that respondent No.3 is
ready to make this payment over and above the amount granted by the Tribunal
in amicable settlement of the claim of the appellant.
Learned counsel for the appellants accepts the aforesaid amount of
Rs. 50,000/- as offered by the counsel for respondent No.3 in settlement of all
claims of the appellants.
Learned counsel for the appellants further stated that let this appeal
be disposed of as the claim of the appellants having been settled at Rs. 50000/-
over and above the amount granted by the Tribunal.
In view of the statements made at the bar by learned counsel for
FAO No. 1775 of 2008 2
the parties, this appeal is disposed of having been amicably settled.
Let this Cheque be handed over to Mr. P.S. Khurana, Advocate for
onward transmission to the appellants so that the same could be submitted to
the Tribunal. The appellant shall be entitled to withdraw this amount.
Disposed of.
July 20,2009 (RAKESH KUMAR GARG)
nk JUDGE