High Court Punjab-Haryana High Court

Surjit Kaur vs Joginder Singh And Others on 7 January, 2009

Punjab-Haryana High Court
Surjit Kaur vs Joginder Singh And Others on 7 January, 2009
FAO No.339 of 1996                        1



    IN THE HIGH COURT FOR THE STATES OF PUNJAB &
              HARYANA AT CHANDIGARH.

                               FAO No.339 of 1996
                               Date of decision: January 07, 2009

Surjit Kaur                                        ...Appellant
                         Versus

Joginder Singh and others                          ...Respondents


CORAM:        HON'BLE MR. JUSTICE RAJAN GUPTA

Present:      Mr.Kapil Khanna, Advocate, for the appellant.
              Mr. R.S. Ahluwalia, Advocate, for respondents No.2 & 3.

Rajan Gupta, J.

This is an appeal against the Award of the Motor Accident

Claims Tribunal, Kurukshetra whereby a total compensation of

Rs.19,910/- has been granted to the appellant in respect of injuries

suffered by her in the accident which took place on 29th October, 1993.

Dissatisfied with the award, the claimant has preferred the present

appeal.

The appellant was travelling alongwith his family on a

motor cycle bearing No. HR-41/0274 from Kurukshetra to Pehowa. At

about 5.30 P.M. when they reached in the area of Lohar Majra, Tehsil

Pehowa, a bus No.PB-11C/9523 being driven rashly and negligently by

driver Joginder Singh, struck against the motor cycle, damaging the

motor cycle and injuring the appellant and her family. The appellant

suffered fracture of superior and inferior pubic rami and fracture of

acetabular floor as well fracture of clavicle. She remained in the
FAO No.339 of 1996 2

hospital from 2nd November, 1993 to 6th November, 1993. To prove the

injuries, Dr. J.P. Bharal, Orthopaedic Surgeon stepped into the witness

box as PW3. The said witness also deposed that the appellant had

suffered permanent disability to the extent of 15%. According to this

witness, this disability was assessed by a Board constituted on the order

of Chief Medical Officer. The doctor also stated that during the period

of treatment of the appellant, special diet was prescribed.

Taking all the factors into consideration the Tribunal

awarded Rs.15,000/- in respect of the disability, Rs.2300/- on account of

transport charges and Rs.2610/- on account of medical expenses.

I have heard learned counsel for the parties in the matter.

It is evident that in respect of the disability suffered by the

appellant, compensation @ Rs.1000/- for every 1% disability has been

granted. Thus, adequate compensation has been granted in respect of

the disability suffered by the appellant. Expenses for transport and

treatment have also been granted on the basis of available evidence.

However, expenses in respect of engagement of a maid-servant have

been declined by the Tribunal on the ground that no receipt was

produced on record. No amount has been granted for the special diet

which the appellant was required to take during her treatment.

I am of the considered view that the appellant, who is 48

years old lady, must have required an attendant for the period she

underwent treatment. From the evidence of the Orthopaedic Surgeon,

who stepped into witness-box as PW3 it is clear that the appellant
FAO No.339 of 1996 3

suffered multiple fracture in the pelvic region. It is, therefore,

understandable that the appellant would have required an attendant

during the period she underwent treatment. The doctor also deposed

that special diet was prescribed to the appellant. Thus, in my view, it

will meet the ends of justice if Rs.5000/- is awarded to the appellant as

expenses for the attendant and Rs.5000/- for special diet during the

period of treatment.

In this view of the matter the total compensation payable is

enhanced to Rs.29,910/-. The appellant shall be entitled to claim

interest @ 6% per annum on the enhanced amount of Rs.10,000/- from

the date of filing the claim petition till realization.

The appeal is allowed in the aforesaid terms.

(RAJAN GUPTA)
JUDGE
January 07, 2009
‘rajpal’