IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
F.A.O.No.731 of 2009 (O&M)
Date of Decision 20.10.2009
Sharda Rani and others
...... Appellants
VERSUS
Ajay Kumar and another
...... Respondents
CORAM:- HON'BLE MR. JUSTICE A.N.JINDAL
Present: Mr.Harsh Aggarwal, Advocate,
for the appellants.
*****
A.N.JINDAL, J(ORAL):
This appeal for enhancement is directed against the award dated
29.04.2008, passed by Motor Accident Claims Tribunal, Hoshiarpur, (herein
referred as ‘the Tribunal’) awarding compensation to the tune of Rs.65,000/-
alongwith interest @ 6% per annum in favour of the claimant-appellant
(herein referred as ‘the claimant’) and against the respondents jointly and
severally on account of the death of Jony aged about 4 years, in a motor
vehicular accident.
The amount awarded by the Tribunal in favour of the claimants,
appears to be quite adequate, fair and reasonable.
No grounds for enhancement.
Dismissed.
(A.N.Jindal)
Judge
20.10.2009
mamta-II