1996 INSC 0992 SUPREME COURT OF INDIA Tara Kakati (Smt) Vs. Oriental Insurance Co. Ltd. C.A.No. ... of 1996 (Kuldip Singh Singh and S. Saghir Ahmad JJ.) 26.07.1996 ORDER The Text below is only a summarized version of the order pronounced X died as result of accident caused by bus belonging to respondent. Tribunal awarded compensation which was reduced by High Court on ground that X could not have contributed Rs. 300 per for month to his mother for expenses. High Court did not discuss evidence on which Tribunal based its conclusions. Supreme Court set aside Order of High Court.