FAO No. 1804 of 2009 1
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
--
FAO No. 1804 of 2009 (O&M)
Date of decision: November 04, 2009
Smt. Seema Khalko and another ........ Appellants
Versus
Union of India .......Respondent(s)
Coram: Hon'ble Ms Justice Nirmaljit Kaur
-.-
Present: Mr. Namit Sharma, Advocate
for the appellants
Mr. Nitin Kumar, Advocate
for the respondent
-.-
1. Whether Reporters of local papers may be
allowed to see the judgement?
2. To be referred to the Reporter or not?
3. Whether the judgement should be reported in
the Digest?
Nirmaljit Kaur, J. (Oral)
The only prayer made in the present appeal is that the amount of
compensation awarded by the Tribunal, which was ordered to be deposited in
some Nationalised Bank in the favour of the claimant, in the shape of Fixed
Deposit Receipts, be disbursed to her forthwith.
It is stated by the learned counsel for the appellants that
appellant No. 1 is adult and is capable of using the amount of compensation
in accordance with her own need and requirements.
FAO No. 1804 of 2009 2
Learned counsel for the respondent has no objection in releasing
the amount of compensation in favour of the appellant No. 1, who is a major.
In view of the above, the instant appeal is allowed and the order
dated 27.02.2008 passed by the Railway Claims Tribunal, Chandigarh Bench,
Chandigarh is modified to the extent that the amount of compensation so
awarded shall be released in favour of appellant No. 1 immediately, who is the
legal heir of the deceased.
(Nirmaljit Kaur)
Judge
November 04, 2009
mohan