IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH.
C.R. No.50 of 2009 (O&M)
Date of Decision: 8.1.2009.
United India Insurance Company Limited
....Petitioner
Versus
Chander Pal and others
...Respondents
CORAM : Hon'ble Mr. Justice Rajesh Bindal
Present:- Mr.V.Ramswaroop, Advocate
for the petitioner.
RAJESH BINDAL, J.
****
In the revision the challenge is to the order passed by the
learned Motor Accident Claims Tribunal, where compensation
payable to the claimants have been assessed. As regards
respondent No.1, it is only a sum of Rs. 6,000/- which has been
assessed on account of the injuries suffered by him.
Learned counsel for the petitioner submits that the issue
of negligence is involved in the award impugned and FAO Nos.67 to
70 of 2009 have been filed against the other claimants challenging
this very award where the issue regarding negligence has been
taken.
Be that as it may, without opining on the merits of the
controversy involved, considering the fact that the amount
determined payable to respondent No.1 is merely Rs. 6,000/-, I do
not interfere in the order impugned qua respondent No.1 only.
The revision petition is accordingly dismissed.
(RAJESH BINDAL)
8.1.2009 JUDGE
Reema