2000 INSC 0254 SUPREME COURT OF INDIA Parvati Devi Vs. Commissioner of Police, Delhi (G.B.Pattanaik and U.C.Banerjee JJ.) 21.02.2000 ORDER The Text below is only a summarized version of the order pronounced In this case, the appellants claimed compensation for death of her husband due to negligence of the NDMC. The question for consideration was that lack of material facts will immune the Govt. from liability. The court held that once the negligence is established, the authorities are liable to pay compensation.