High Court Punjab-Haryana High Court

Surinder Kaur And Others vs Union Of India on 3 December, 2009

Punjab-Haryana High Court
Surinder Kaur And Others vs Union Of India on 3 December, 2009
              IN THE HIGH COURT OF PUNJAB AND HARYANA
                       AT CHANDIGARH



                           FAO No. 3651 of 2009 (O&M)
                           Date of decision: 3.12.2009

Surinder Kaur and others
                                                             ..Appellants
      v.

Union of India
                                                             .. Respondent


CORAM:       HON'BLE MR. JUSTICE RAJESH BINDAL

Present:     Mr. Rajeev Anand, Advocate for the appellants.

             Mr. Jagdish Marwaha, Advocate for the respondent.
                          ...

Rajesh Bindal J.

Challenge in the present appeal is to the order dated 7.10.2008,
passed by Railway Claims Tribunal, Chandigarh Bench, Chandigarh, whereby
interest on the amount of compensation has not been allowed to the appellants.

Learned counsel for the respondent fairly concedes that the claim
made by the appellants in the appeal regarding payment of interest from the date of
application till the actual payment of the amount of compensation is squarely
covered by the judgment of this Court in FAO No. 110 of 2009 –Des Raj v. Union
of India,
decided on 17.7.2009.

Accordingly, for the reasons stated in Des Raj’s case (supra), the
present appeal is allowed in the same terms.

(Rajesh Bindal)
Judge
3.12.2009
mk