In the High Court of Punjab and Haryana at Chandigarh
F.A.O. No.485 of 1990 (O&M)
Date of decision: October 06, 2009
United India Insurance Company Limited
.. Appellant
Vs.
Amarjit Singh and others
.. Respondents
Coram: Hon'ble Mr. Justice A.N. Jindal Present: None for the appellant.
Mr. Satinder Khanna, Advocate for the respondent No.1.
A.N. Jindal, J
Motor Accident Claims Tribunal, Ludhiana, vide award dated
18.12.1989 awarded a sum of Rs.1,58,745/- to the claimant-respondent No.1
on account of the injuries sustained by him in a motor vehicular accident
which occurred on 6.4.1988 at 2.30 p.m. Though the petitioner had suffered
closed fracture shaft femur right; upper end of tibia right; head injury; and
multiple lacerations and abrasions over face, yet it may be noticed that the
doctor did not observe any disability except that there was shortening of
right lower limb by one centimeter.
In the given circumstances of the case, the compensation
awarded to the claimant-respondent No.1 appears to be quite reasonable.
No grounds for interference.
Dismissed.
October 06, 2009 (A.N. Jindal) deepak Judge