IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
FAO No.606 of 1990(O&M)
Date of Decision 23.11.2009
Smt.Kamla Devi and others
...... Appellants
VERSUS
Sanjeev Sharma and others
...... Respondents
CORAM:- HON'BLE MR. JUSTICE A.N.JINDAL
Present: None.
*****
A.N.JINDAL, J(ORAL):
This appeal for enhancement is directed against the award dated
17.04.1990, passed by Motor Accident Claims Tribunal, Gurgaon (herein
referred as ‘the Tribunal’), awarding compensation to the tune of
Rs.1,44,000/- alongwith interest @ 12% per annum in favour of the
appellants-claimants (herein referred as ‘the claimants’) and against the
respondents jointly and severally on account of the death of Joginder Singh
in a motor vehicular accident.
The case has been referred to Lok Adalat but none appeared
on behalf of the appellant before it. Today, also neither the appellants nor
their counsel has appeared to press their view point. The deceased was 38
years old. The Tribunal while assessing his income @ Rs.1200/- per month
and after deducting 1/3rd which he must be contributing towards himself
applied the multiplier of 16 and awarding compensation to the tune of
Rs.1,44,000/- which is quite fair, adequate and reasonable.
No grounds for enhancement.
Dismissed.
(A.N.Jindal)
Judge
23.11.2009
mamta-II